Citation : 2021 Latest Caselaw 14427 Guj
Judgement Date : 17 September, 2021
C/CA/883/2020 ORDER DATED: 17/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 883 of 2020
In F/FIRST APPEAL NO. 41684 of 2019
==========================================================
LH OF DECD HARESHKUMAR NATHABHAI JOSHI
Versus
DALPATSINH MALSINH ALIAS NALSINH CHAUHAN
==========================================================
Appearance:
MR KARTIK G BAROT FOR MR JIGAR G GADHAVI(5613) for the
Applicant(s) No. 1,1.1,1.2
MR HS MUNSHAW(495) for the Respondent(s) No. 2
NOTICE SERVED(4) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 17/09/2021
ORAL ORDER
Heard Mr. Kartik G. Barot, learned advocate for Mr.
Jigar Gadhavi, learned advocate for the applicants.
The present application under Section 5 of the
Limitation Act is preferred to condone the delay which is
occurred in preferring First Appeal to assail the
impugned judgment and award.
Considering the averments made in this application,
the delay is condoned. The application stands disposed of.
(A.G.URAIZEE, J) SURESH SOLANKI
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!