Gujarat High Court Case Information System
Print
CA/1594/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1594 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 185 of 2011
=========================================
SURESHBHAI
KANTIBHAI PATEL - Applicant(s)
Versus
DHIRJAKUMAR
JIVABHAI VANKAR & 2 - Opponent(s)
=========================================
Appearance :
MR
R.K.MANSURI for
Applicant(s) : 1,
RULE SERVED for Opponent(s) : 1 - 3.
MR
DHARMESH R PATEL for Opponent(s) : 1 - 2.
MR GC MAZMUDAR for
Opponent(s) : 3,
MR HG MAZMUDAR for Opponent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/05/2011
ORAL
ORDER
1. The
present application under Section 5 of the Limitation Act has been
preferred by the applicant-original appellant-claimant to condone the
delay of 58 days in preferring the First Appeal.
2. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and
so as to give one additional opportunity to the applicant to submit
the case on merits rather than non-suiting him on the technical
ground of delay, the delay caused in preferring the First Appeal is
hereby condoned. The present application is allowed. Rule is made
absolute accordingly. No cost.
(M.R.
SHAH, J.)
siji
Top