Gujarat High Court
Spl.Laq vs Rameshbhai on 4 August, 2008
Gujarat High Court Case Information System
Print
CA/2609/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2609 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 1357 of 2003
=========================================================
SPL.LAQ
OFFICER & 1 - Petitioner(s)
Versus
RAMESHBHAI
DAHYABHAI - 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, 1.2.7,
1.3.1, 1.3.2,1.3.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2008
ORAL
ORDER
Heard.
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 to place main First Appeal for admission hearing on 12th
August, 2008 along with other matters which were part of this group.
(K.S.Jhaveri,
J.)
/malek
Top