Gujarat High Court High Court

Umaben vs Laxmi on 15 November, 2011

Gujarat High Court
Umaben vs Laxmi on 15 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10446/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10446 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2600 of 2011
 

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

 

UMABEN
JAYESHBHAI BUDASANA - Petitioner(s)
 

Versus
 

LAXMI
TRAVELS & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHITSTOLIA
for
Petitioner(s) : 1,MRPARTHSTOLIA for Petitioner(s) : 1, 
RULE NOT
RECD BACK for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
MR HASMUKH THAKKER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Present application is for condonation of delay of 36 days in filing
appeal against the judgment and award passed by the Tribunal which is
impugned in present first appeal. Main contesting party, respondent
NO.2 is served and learned Advocate Mr. Hasmukh Thakkar has filed his
appearance.

Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient case is made out.
Hence, delay deserves to be condoned. Therefore, application is
allowed to the aforesaid extent. Accordingly, rule is made absolute.

(Jayant
Patel,J.)

(R.M.

Chhaya,J.)

an
vyas

   

Top