Gujarat High Court
Savitaben vs Kantibhai on 28 December, 2010
Gujarat High Court Case Information System
Print
CA/11565/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11565 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5430 of 2009
=========================================================
SAVITABEN
WD/O. MOHANBHAI RAMABHAI CHAMAR & 4 - Petitioner(s)
Versus
KANTIBHAI
BABUBHAI VANKAR & 1 - Respondent(s)
=========================================================
Appearance :
MR
R.K.MANSURI for
Petitioner(s) : 1 - 5.
DS AFF.NOT FILED (R) for Respondent(s) :
1,
MR MAULIK J SHELAT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
Learned
Counsel Mr. Mansuri states that the respondents are served. The
affidavit of service will be filed during the course of the week.
Heard.
In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay of 1121 days in filing
the above captioned appeal is hereby condoned. The application
stands disposed of accordingly.
It is
clarified that the original claimants will not claim any interest for
the period of delay, i.e. 1121 days. First Appeal to come up for
admission on 30th December, 2010.
Sd/-
(K.S.
Jhaveri, J.)
Caroline
Top