Gujarat High Court
Zabiben vs Suman on 29 March, 2011
Gujarat High Court Case Information System
Print
CA/11523/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11523 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1916 of 2010
=========================================================
ZABIBEN
HARIBHAI PANCHAL & 3 - Petitioner(s)
Versus
SUMAN
DINESH SHARMA & 1 - Respondent(s)
=========================================================
Appearance :
MR
HARSHIT S TOLIA for
Petitioner(s) : 1 - 4.
SERVED BY AFFIX.-(R) for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 29/03/2011
ORAL
ORDER
Though
served, none appears on behalf of the respondents.
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
Office
is directed to list First Appeal for admission on 06.04.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top