Gujarat High Court
Gujarat vs Pravinbhai on 3 February, 2011
Gujarat High Court Case Information System
Print
CA/16345/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 16345 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2126 of 2010
In
SPECIAL CIVIL APPLICATION No. 744 of 2001
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
PRAVINBHAI
N GODAVALE - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1,
MR
GK RATHOD for Respondent(s) : 1,
MR MUKESH H RATHOD for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 65 days in
preferring the appeal against the order passed by the learned Single
Judge in Special Civil Application No.744 of 2001.
Considering
the facts and circumstances and in view the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
(Jayant Patel, J.)
(J. C. Upadhyaya, J.)
vinod
Top