Gujarat High Court
G.S.R.T.C vs Unknown on 17 June, 2008
Gujarat High Court Case Information System
Print
CA/11518/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11518 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1683 of 2007
=========================================================
G.S.R.T.C.
- Applicant(s)
Versus
MINOR
VIJAYBHAI HASMUKHBHAI @ HASUBHAI RATHOD - Opponent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Applicant
None
for Opponent(s) : 1,1.2.5
RULE
SERVED for
Opponent(s) : 1.2.1,1.2.3
MR
PANKAJ R DESAI for
Opponent(s) : 1.2.2,1.2.4
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT 17th June, 2008
ORAL
ORDER
Heard
the learned advocates.
This
Application is made under Section 5 of the Limitation Act for
condonation of delay of 99 days occurred in filing the above Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 5 [A].
{Miss
R.M Doshit, J.}
prakash*
Top