Gujarat High Court
Satwara vs Kesharben on 31 August, 2010
Gujarat High Court Case Information System
Print
CA/4442/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4442 of 2010
=========================================
SATWARA
HARIBHAI SAMJIBHAI - Petitioner(s)
Versus
KESHARBEN
KALABHAI & 13 - Respondent(s)
=========================================
Appearance :
MR
RC KAKKAD for
Petitioner(s) : 1,
None for Respondent(s) : 1, 10, 14,
MR
RAMNANDAN SINGH for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6,1.2.7 - 9.
- for Respondent(s) : 0.0.0, 0.0.0, 0.0.0,
0.0.0,10.2.1
- for Respondent(s) : 10.2.2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 31/08/2010
ORAL
ORDER
This
Civil Application is filed under Section 5 of the Limitation Act to
condone delay occurred in filing Civil Application for bringing heirs
in Second Appeal.
Heard
Mr.Kakkad, learned Advocate for the applicant and Mr.Sejpal, learned
Advocate for the opponent.
Taking
into consideration uncontroverted averments made in the application,
this Court is of the view that delay is satisfactorily explained.
Civil Application is allowed and delay is condoned. Rule is made
absolute to the aforesaid extent.
[M.D.Shah,
J.]
satish
Top