Gujarat High Court
Gujarat vs M/S on 14 February, 2011
Gujarat High Court Case Information System Print CA/16723/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 16723 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 1823 of 2010 ========================================================= GUJARAT WATER SUPPLY & SEWAGE BOARD - Petitioner(s) Versus M/S CAPITAL CONSTRUCTION CO - Respondent(s) ========================================================= Appearance : MR DHARMESH V SHAH for Petitioner(s) : 1, MR KG SUKHWANI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE V. M. SAHAI Date : 14/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate for the applicant.
This
is an application for condonation of delay caused in filing the
appeal.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave, J.) Sreeram. (V.M.Sahai, J.) Top