Gujarat High Court
Vinubhai vs Gyantiben on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/4478/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4478 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 92 of 2010
=================================================
VINUBHAI
POPATBHAI PATEL - Petitioner(s)
Versus
GYANTIBEN
RAMBALI YADAV & 6 - Respondent(s)
=================================================
Appearance :
MR
MEHUL H RATHOD for Petitioner(s) : 1,
MR NC SHAH for Respondent(s)
: 1,
MR NV GANDHI for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 2,6 - 7.
MR BS BRAHMBHATT for Respondent(s) : 2,6
- 7.
RULE UNSERVED for Respondent(s) : 3 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/07/2010
ORAL
ORDER
Heard
Mr.Mehul H. Rathod, learned advocate for the applicant and perused
the averments made in the application.
Sufficient
cause is shown to condone delay of 7
days in filing the Appeal from Order.
Accordingly
this application is allowed and delay of 7 days in filing Appeal from
Order is condoned. Accordingly, Rule is made absolute.
[Anant
S. Dave, J.]
*pvv
Top