Gujarat High Court High Court

Vishal vs Kadarbhai on 28 March, 2011

Gujarat High Court
Vishal vs Kadarbhai on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/268/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 268 of 2011
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2468 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3201 of 2010
 

=========================================================


 

VISHAL
HARISHBHAI DOSHI - Petitioner(s)
 

Versus
 

KADARBHAI
SULEMANBHAI (MAKRANI) BLOCH & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PREMAL S RACHH for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
MR GC
MAZMUDAR for Respondent(s) : 2, 
MR HG MAZMUDAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/03/2011 

 

ORAL
ORDER

1. Heard.

Though served none appears on behalf of respondent no.1. Considering
the facts of the case, sufficient cause has been shown to condone the
delay caused in filing the appeal. Hence, the delay is condoned. The
application stands disposed of accordingly. Rule is made absolute.

2. The
main matter to come up for admission hearing on 28.03.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top