Gujarat High Court Case Information System
Print
CA/1571/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1571 of 2008
In
APPEAL
FROM ORDER-STAMP NUMBER No. 462 of 2007
==========================================
VALLBHBHAI
MOHANBHAI PATEL - Applicant(s)
Versus
JIVAJI
MOHANI THAKOR & 6 - Opponent(s)
==========================================
Appearance
:
MR DHIRAJ M
PATEL for Applicant(s) : 1,
MR MB GOHIL for
Opponent(s) : 1,
RULE SERVED BY DS for Opponent(s) : 2 -
7.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2008
ORAL
ORDER
1. The
present application is filed by the applicant under Section 5 of the
Limitation Act to condone the delay of 16 days in preferring the
Appeal from Order challenging the order passed below Exh. 7, Notice
of Motion in Civil Suit No. 948/2007 by the learned City Civil Judge
dated 25/09/2007.
2. The
application is not seriously opposed by the learned advocate
appearing on behalf of the opponents.
3. Under
the circumstances and considering the averments made in the
application to condone the delay caused in preferring the appeal,
the delay caused is hereby condoned.
4. The
application stands disposed of as granted. Rule is made absolute
accordingly. The Registry is directed to notify the Appeal from
Order for admission hearing on 17th July, 2008.
(M.R.
SHAH, J.)
siji
Top