Gujarat High Court
Employees vs Khatijaben on 23 June, 2008
Bench: S.R.Brahmbhatt
CA/4742/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 4742 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 1136 of 2008 ========================================================= EMPLOYEES STATE INSURANCE CORPORATION - Petitioner(s) Versus KHATIJABEN ISMAIL & 1 - Respondent(s) ========================================================= Appearance : MR SACHIN D VASAVADA for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, MS PARUL P VASAVADA for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 23/06/2008 ORAL ORDER
Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay caused in filing the
first appeal is required to be condoned. Accordingly, delay is
condoned. Civil application stands allowed accordingly. First
appeal may come up for hearing in due course. Rule is made absolute
accordingly.
(S.R.BRAHMBHATT,
J.)
Divya//