Gujarat High Court Case Information System
Print
CA/324/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 324 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2552 of 2006
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 383 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2611 of 2006
=========================================================
STATE
OF GUJARAT & 2 – Petitioner(s)
Versus
PATEL
JAYANTIBHAI VISDAS – Respondent(s)
=========================================================
Appearance
:
MR
IM PANDYA A.G.P. for Petitioner(s) : 1 – 3.
RULE SERVED for
Respondent(s) : 1,
MR AJ PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date : 07/03/2007
ORAL
COMMON ORDER
1. These
applications are filed for condonation of delay caused in filing the
First Appeals.
2. I
have perused the contents of the application. I have also heard Mr.
Pandya learned A.G.P., for the applicants and Mr. A.J. Patel learned
advocate for the opponent. It appears that delay of 76 days has been
sufficiently explained by the applicants. Therefore, it is required
to be condoned and it is hereby condoned.
3. The
office is directed to place the First Appeals for admission/hearing
on 15th March, 2007.
4. In
view of the above, the applications stand disposed of. Rule is made
absolute.
[Akshay
H. Mehta, J.]
/phalguni/
Top