Gujarat High Court Case Information System
Print
CA/977420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9774 of 2008
In
APPEAL
FROM ORDER-STAMP NUMBER No. 278 of 2008
==========================================
SELVEL
MEDIA SERVICES PVT LTD - Applicant(s)
Versus
ATUL
RAMANLAL JOSHI & 1 - Opponent(s)
==========================================
Appearance :
MR
MEHUL S SHAH for Applicant(s) : 1,
MR SURESH M SHAH
for Applicant(s) : 1,
RULE SERVED for Opponent(s) : 1,
MR MJ
PARIKH for Opponent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/10/2008
ORAL
ORDER
1. The
present application is filed by the applicant-original plaintiff
under Section 5 of the Limitation Act to condone the delay of 93 days
in preferring the Appeal from Order challenging the order passed by
the learned Chamber Judge, Court No. 7, City Civil Court, Ahmedabad
dated 19/03/2008 below Notice of Motion (Exhs. 6 and 7) in Civil Suit
No. 589/2008.
2. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and so
as to give an opportunity to the applicant to submit the case on
merits rather than non suiting the applicant on technical ground of
delay, the delay caused in filing the Appeal from Order is condoned.
The application stands disposed of as granted. Rule is made absolute
accordingly.
(M.R.
SHAH, J.)
siji
Top