Gujarat High Court
Sardar vs Shakilaben on 20 October, 2008
Gujarat High Court Case Information System
Print
CA/93220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 932 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4034 of 2007
=========================================================
SARDAR
BHUPENDRASINGH HAKAMSINGH - Petitioner(s)
Versus
SHAKILABEN
MOHANLAL BANWARILAL & 5 - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Petitioner(s) : 1,
MR
TEJAS P SATTA for
Respondent(s) : 1
- 5.
RULE
SERVED for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/10/2008
ORAL
ORDER
Heard
learned advocate Mr. Thakore appearing on behalf of applicant and
learned advocate Mr. Satta appearing on behalf of opponent Nos.1 to
5.
This
is an application for condonation of delay of 249 days in filing
First Appeal.
Considering
the submissions made by both the learned advocates and considering
the averments made in this application supported by affidavit, delay
of 249 days caused in filing First Appeal is hereby condoned in the
interest of justice as sufficient cause has been shown by applicant
to the satisfaction of this Court.
Accordingly,
rule is made absolute to that extent.
[H.K.
RATHOD, J.]
#Dave
Top