Gujarat High Court
Spl.Laq vs Madhuben on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/9199/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9199 of 2005
In
FIRST
APPEAL No. 1301 of 2006
=========================================================
SPL.LAQ
OFFICER & 1 - Petitioner(s)
Versus
MADHUBEN
BHAGVANBHAI & 9 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1,
1.3.2,1.3.3
- for Respondent(s) : 0.0.0
=========================================================
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 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