Gujarat High Court High Court

2.1 vs ========================================== on 18 July, 2008

Gujarat High Court
2.1 vs ========================================== on 18 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12261/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12261 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 447 of 2005
 

 
==========================================
 

LAXMIBEN
HIRABHAI WD/O HIRALAL 

 

Versus
 

GUAJRAT
URJA VIKAS NIGAM LTD 

 

========================================== 
Appearance
: 
MR YOGESH S LAKHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
RULE SERVED for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/07/2008  
 
ORAL ORDER

Though
served none appears on behalf of respondents.

Heard.

Considering the facts and circumstances of the case, sufficient
cause is shown to condone the delay caused in filing the appeal.
Therefore, this application is allowed and delay caused in filing the
appeal is condoned. Rule is made absolute with no order as to costs.

Office
is directed to place main First Appeal for admission hearing on 1st
August, 2008.

(K.S.JHAVERI,
J.)

Amit/-

   

Top