Gujarat High Court High Court

Spl.Laq vs Champaben on 24 July, 2008

Gujarat High Court
Spl.Laq vs Champaben on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8619/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8619 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 870 of 2004
 

 
 
=========================================================

 

SPL.LAQ
OFFICER - Petitioner(s)
 

Versus
 

CHAMPABEN
SHIVABHAI WIDOW OF SHIVABHAI POPATBHAI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

Heirs
of deceased respondent are brought on record and they are also
served. Though served, nobody appears on behalf of the respondents.
Considering the facts and circumstances of the case, sufficient cause
is shown to condone the delay caused in filing the appeal.
Therefore, this application is allowed and delay of 227 days caused
in filing the appeal is condoned. Rule is made absolute with no
order as to costs.

Office
is directed place main First Appeal for admission hearing on 11th
August, 2008.

(K.S.Jhaveri,
J.)

/malek

   

Top