Gujarat High Court
G vs Unknown on 30 June, 2009
Gujarat High Court Case Information System
Print
CA/2971/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2971 of 2009
In
FIRST
APPEAL (STAMP) No. 683 of 2009
=========================================================
G
S R T C THROUGH CHAIRMAN & 1 - Applicant(s)
Versus
GAURIBEN
WD/O GIRISHKUMAR SITARAM SADHU & 4 - Opponent(s)
=========================================================
Appearance
:
MRS
VASAVDATTA BHATT for
Applicant(s) : 1 - 2.
Opponent(s) : 1 4 SERVED .
Opponent :
5 DELETED.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Though
served, the opponents have not entered appearance.
This
Application made under Section 5 of the Limitation Act has been taken
out by the appellant Gujarat State Road Transport Corporation for
condonation of delay of 44 days occurred in filing the above First
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).
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)
/moin
Top