Gujarat High Court Case Information System
Print
CA/4942/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4942 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 473 of 2010
To
CIVIL
APPLICATION No. 4947 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 478 of 2010
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KHACHAR
VAJSUR DESA & 3 - Respondent(s)
=========================================================
Appearance :
MS
MANISHA NARSINGHANI, AGP for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 4, 4.2.2,4.2.3
RULE SERVED for Respondent(s) : 4.2.1, 4.3.1, 4.3.2, 4.3.3,
4.3.4, 4.3.5, 4.3.6, 4.3.7, 4.3.8, 4.3.9, 4.3.10,4.3.11
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 15 days in
preferring First Appeal against judgement and order passed by the
Reference Court which are impugned in the concerned First Appeals.
Heard
Ms.Narsanghani, learned AGP for the applicant and Mr.Vimal Patel
appears for respondent No.4/3. The other respondents are served but
none appears on their behalf.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore, condoned.
Applications
allowed to the aforesaid extent. Rule made absolute accordingly.
First
Appeals with Civil Application, if any, to be listed for hearing on
01.09.2010.
(JAYANT
PATEL, J.)
(BANKIM
N. MEHTA, J.)
*bjoy
Top