Gujarat High Court
Suriyakant vs Praveen on 17 July, 2008
Gujarat High Court Case Information System
Print
CA/15058/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 15058 of 2006
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 9 of 2006
=========================================================
SURIYAKANT
BHIKHALAL HAKANI & 1 - Petitioner(s)
Versus
PRAVEEN
CHANDRA VIRJLAL KHANDDHERIYA.THR.P.O.H. - Respondent(s)
=========================================================
Appearance
:
MR
PC KAVINA for
Petitioner(s) : 1 - 2.
MR SURESH M SHAH for Respondent(s) : 1,
MR
PV HATHI for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/07/2008
ORAL
ORDER
Heard.
Learned counsel Mr. P.V. Hathi, appears for respondents nos. 1.2.1
to 1.2.4 and request for time to enable him to file reply. However,
the requests for adjournment is refused.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted.
The
Registry is directed to list the Civil Revision Application for
hearing on 24th July, 2008.
[K.S.
JHAVERI, J.]
/phalguni/
Top