Gujarat High Court Case Information System
Print
CA/11887/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11887 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 2585 of 2008
To
CIVIL
APPLICATION No. 11894 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 2592 of 2008
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
VAIKUNTHBHAI
GOVINDBHAI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
applicants : 1 - 2.
None for Respondent(s) : 1,
DS AFF.NOT
FILED (R) for Respondent(s) : 1.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. These
applications are for condonation of delay of 43 days respectively
that has aoccasioned in filing the First Appeals mentionend above.
2. Heard
the learned Counsel for both the sides. Learned Counsel Mr. Nitin
Amin for the opponents-original claimants on instructions makes a
statement that he has instructions also to file Vakalatnama in these
Civil Applications. He further assures the Court that he will file
Vakalatnama with a week from today.
3. We
have considered the averments made in the applications as also the
reasons explaining the delay that has been caused in filing the above
First Appeals. We are convinced that sufficient cause has been shown
for condoning the delay as prayed for. Hence, all these applications
deserve to be allowed.
4. Accordingly,
all these applications are allowed. Delay is condoned. Rule is made
absolute.
(R.P.Dholakia,J.)
(M.D.Shah,J.)
lee.
Top