Gujarat High Court High Court

Gsrtc vs Rekhaben on 1 August, 2008

Gujarat High Court
Gsrtc vs Rekhaben on 1 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12726/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12726 of 1999
 

In


 

FIRST
APPEAL No. 4743 of 1999
 

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

 

GSRTC
- Petitioner(s)
 

Versus
 

REKHABEN
MOHANBHAI VAGHELA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate M.Archna N. Patel for learned advocate Mr.H.C.Raval
on behalf of applicant ? Corporation.

2. Notice
of rule is served to respondent No.1 but, no appearance is filed on
his behalf and no advocate is engaged.

3. Notice
of rule remain unserved in respect of respondent No.2. However,
learned advocate Ms.Patel requests to delete the respondent No.2 as
he is a driver of the ST Corporation.

4. Accordingly,
respondent No.2 ? driver of ST Corporation is deleted from the
array of parties. Cause title be amended accordingly.

5. Present
application has been filed with a prayer to condone the delay of 66
days caused in preferring the First Appeal.

6. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 66 days in preferring the first appeal. Therefore, delay of
66 days caused in preferring first appeal has been condoned.
Accordingly, present civil application is disposed of.

7. The
Registry to notify main First Appeal for admission hearing on
11.8.2008.

(H.K.RATHOD,J.)

(vipul)

   

Top