Citation : 2021 Latest Caselaw 15195 Guj
Judgement Date : 27 September, 2021
C/CA/1127/2020 ORDER DATED: 27/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1127 of 2020
In
F/FIRST APPEAL NO. 42778 of 2019
================================================================
MAGANLAL MANILAL JOSHI
Versus
HUSEN SULEMAN HOKLA
================================================================
Appearance:
MR. SABIR B SAIYYAD(6322) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2,3
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 27/09/2021
ORAL ORDER
Heard learned advocate for the parties.
The present application is filed for condonation of delay occurred in preferring the first appeal against the judgment and order dated 01.10.2018 passed by the learned M.A.C.T. (Aux.) Panchmahal at Godhara in M.A.C.P. No.239/2018.
For the reasons stated in the application, the same is allowed. Delay is condoned. Rule is made absolute.
(A.G.URAIZEE, J)
Manoj
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!