Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Gujarat High Court

State Of Gujarat vs Shobhanaben Natwarlal Alias ... on 4 October, 2021

Author: Vaibhavi D. Nanavati

Bench: J.B.Pardiwala, Vaibhavi D. Nanavati

     C/CA/4322/2019                                    ORDER DATED: 04/10/2021




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 4322 of 2019

                      In F/FIRST APPEAL NO. 28881 of 2019
==========================================================
                   STATE OF GUJARAT
                         Versus
   SHOBHANABEN NATWARLAL ALIAS SHOBHANABEN ARVINDBHAI
                     CHANDARANA
==========================================================
Appearance:
MR KM ANTANI AGP(1) for the Applicant(s) No. 1
MR KM SHETH(838) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J.B.PARDIWALA
       and
       HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                                Date : 04/10/2021
                                 ORAL ORDER

(PER : HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI) This is an application at the instance of the appellant - original opponent for condonation of delay of 254 days in filing First Appeal.

Having heard the learned counsel appearing for the parties and having considered the averments made in this application, we are convinced that sufficient cause has been explained for condonation of delay of 254 days in filing the First Appeal. The delay is hereby condoned. Rule is made absolute.

The appeal to be now notified for admission.

(J. B. PARDIWALA, J) (VAIBHAVI D. NANAVATI,J) CHANDRESH Page 1 of 1 Downloaded on : Sun Jan 16 21:02:20 IST 2022