Gujarat High Court High Court

Sundaram vs Shiv on 7 July, 2008

Gujarat High Court
Sundaram vs Shiv on 7 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/6900/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6900 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3258 of 2003
 

With


 

CIVIL
APPLICATION No. 6901 of 2006
 

In
FIRST APPEAL (STAMP NUMBER) No. 3259 of 2003
 

With


 

CIVIL
APPLICATION No. 6902 of 2006
 

In
FIRST APPEAL (STAMP NUMBER) No. 3261 of 2003
 

With


 

CIVIL
APPLICATION No. 6903 of 2006
 

In
FIRST APPEAL (STAMP NUMBER) No. 3263 of 2003
 

=========================================================

 

SUNDARAM
FINANCE LTD. - Petitioner(s)
 

Versus
 

SHIV
SHAKTI TRANSPORT COMPANY PROPRIETOR MR. B.R.YADAV & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Petitioner(s) : 1,MR
LALIT M PATEL for
Petitioner(s) : 1, 
MR
GIRISH D BHATT for
Respondent(s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
ORAL
ORDER

Heard.

On the facts and circumstances of the case the delay is condoned and
the applications are granted. Rule is made absolute with no order as
to costs.

First
Appeals to be listed for hearing on 22nd July 2008.

[K.S.

JHAVERI, J.]

ar