Gujarat High Court Case Information System
Print
CA/10534/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATIONS - FOR CONDONATION OF DELAY No. 10534 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 499 of 2007
To
CIVIL
APPLICATIONS - FOR CONDONATION OF DELAY No. 10538 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 503 of 2007
=========================================================
BALDEVSINGH
C. RAJ Applicant.
Versus
ANTIFRICTION
BEARINGS CORPN. LTD. & 1 - Opponents
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Applicant.
MR.VARUN K.PATEL for Opponent No.1.
MS MANISHA
LAVKUMAR SHAH, AGP for Opponent
No.2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/09/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
Rule.
Learned advocate Mr.Varun Patel waives service of rule on behalf of
opponent No.1 and learned AGP Ms.Manisha Lavkumar Shah waives service
of rule on behalf of opponent No.2.
The
applications have been filed for condonation of delay in filing the
appeals.
Heard
Mr.Ramnandan Singh, learned advocate for the applicant, learned
advocate Mr.Varun Patel for the opponent No.1 and learned AGP
Ms.Manisha Lavkumar Shah for the opponent No.2.
In
view of the averments made in the applications, it cannot be said
that the delay has remained totally unexplained. Therefore, we are of
the view that the delay caused in filing the appeals deserves to be
condoned. Accordingly, the applications are allowed and the delay
is condoned. Rule is made absolute. No order as to costs.
The
main appeals be listed for hearing on 16th September,
2010.
(
A.L. Dave, J. ) ( B.N. Mehta, J. )
syed/
Top