Gujarat High Court Case Information System
Print
CA/2567/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2567 of 2004
In
FIRST
APPEAL (STAMP NUMBER) No. 2893 of 2001
=========================================================
SPL.LAQ
OFFICER & 1 - Petitioner(s)
Versus
PATEL
PREMILABEN WD/O PATEL RAMANBHAI - 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, 1.3.1, 1.3.2,
1.3.3,1.3.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/07/2008
ORAL
ORDER
Rule.
Considering the fact that legal heirs of opponent are already served
in Civil Application No.5064 of 2004 and also considering other 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 96 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 28th
July, 2008.
Since
Civil Application No.5064 of 2004 is already disposed of, office is
directed not to list that Civil Application on board.
(K.S.Jhaveri,
J.)
/malek
Top