Gujarat High Court
Shashikant vs Bahadursinh on 15 July, 2011
Gujarat High Court Case Information System
Print
CA/6812/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF
DELAY No. 6812 of 2011
With
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1276 of 2011
=========================================================
SHASHIKANT
PRANLAL JARIWALA - Petitioner(s)
Versus
BAHADURSINH
BHIMSINH THROUGH PRATAPSINH @ PRABHATSI & 36 - Respondent(s)
=========================================================
Appearance
:
MS
BHARTI H RANA for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 19,21 - 30, 32,34
- 37.
MR ASPI M KAPADIA for Respondent(s) : 20, 31,
33,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2011
ORAL
ORDER
Heard.
In view of the averments made in the applications, the delay caused
in filing the first appeals is hereby condoned. Civil Applications
are allowed accordingly. Rule is made absolute accordingly.
(K.S.
JHAVERI, J.)
ORDER
IN MISC.CIVIL APPLICATION (ST) NO. 1276 OF 2011.
This
application is preferred seeking review/recall of the order dated
21.03.2011 passed by this court in Appeal from Order No. 195 of 2002.
The
order dated 21.03.2011 was passed with the consent of the parties and
therefore this court is not inclined to review/recall the said order.
Application therefore stands rejected accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top