2008 INSC 0272 SUPREME COURT OF INDIA Makbul Mirasaheb Mulani Vs. Uakub Babasaheb Mahabari C.A.No.902 of 2008 (Arijit Pasayat and P.Sathasivam,JJ.) 01.02.2008 ORDER Arijit Pasayat,J. 1. Heard learned counsel for the parties. Leave granted. The delay in presentation of the appeal is condoned subject to payment of Rs. 8,000/- as costs to be paid by the appellants to the respondents within a period of eight weeks. The receipt showing acknowledgement of the payment shall be filed before the High Court within ten weeks. If the receipt is filed, only then our order directing condensation of delay shall be operative and not otherwise. The appeal is disposed of accordingly. 1. SpotLaw