Gujarat High Court
Vinodbhai vs Unknown on 17 October, 2008
Gujarat High Court Case Information System
Print
CA/11644/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11644 of 2008
In
LETTERS PATENT APPEAL (STAMP) No. 553 of 2008
In
SPECIAL CIVIL APPLICATION No. 1060 of 2008
=========================================================
VINODBHAI
MOHANBHAI GOHEL - Applicant(s)
Versus
SECRETARY,
LABOUR & EMPLOYMENT DEPARTMENT & 1 - Opponent(s)
=========================================================
Appearance
:
Applicant-in-Person
MS
TRUSHA PATEL, AGP for
Opponent(s) :
1-2,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date :
17/10/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule
returnable today. Learned AGP Ms.Patel appears for and waives service
of notice of rule on behalf of the opponents.
This
Application is made by the appellant under Section 5 of the
Limitation Act for condonation of delay of 34 days occurred in filing
the above Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 3(B).
(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)
Top