Gujarat High Court Case Information System
Print
CA/3038/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3038 of 2011
In
SECOND
APPEAL (STAMP NUMBER) No. 33 of 2011
=========================================
RAKESHBHARTI
KALUBHARTI GOSWAMI
Versus
HANSHABEN
D/O KESHAVPURI RAMPURI GOSWAMI
=========================================
Appearance
:
MR AM PAREKH for Applicant
RULE
SERVED for Respondent
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 21/06/2011
ORAL
ORDER
Nobody
appears on behalf of the respondent though served. Having regarding
to the contents of the application, since the sufficient cause has
been made out, the delay occurred in preferring Second Appeal
deserves to be condoned. Even otherwise, the respondent has chosen to
remain absent and, therefore also, the Civil Application has
remained unchallenged.
In that
view of the matter, the Civil Application is allowed. The delay
occurred in preferring Second Appeal is condoned. The Second Appeal
be listed on board for hearing, if other objections are removed. Rule
is made absolute.
[
BELA TRIVEDI, J. ]
vijay
Top