Gujarat High Court
Vilasba vs Hirbai on 11 July, 2011
Gujarat High Court Case Information System
Print
CA/14769/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14769 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 363 of 2010
=========================================================
VILASBA
JORUBHA JADEJA - Petitioner(s)
Versus
HIRBAI
MEGHJI SAVLA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1,
MR
RUTVIJ M BHATT for Respondent(s) : 1 - 4.
DS AFF.NOT FILED (R) for
Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/02/2011
ORAL
ORDER
Heard.
Learned advocate for the respondent has objected to grant of the
application for condonation of delay. However, on the facts and
circumstances of the case, sufficient cause is shown to condone the
delay in filing the Appeal from Order. The delay is, therefore,
condoned and the application is granted. Application stands disposed
of accordingly.
Appeal
From Order to be listed on 08.03.2011.
(K.S.JHAVERI,
J.)
niru*
Top