Gujarat High Court
Gujarat vs Labhuben on 23 February, 2011
Gujarat High Court Case Information System
Print
CA/14555/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14555 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2276 of 2010
=========================================================
GUJARAT
ELECTRICITY BOARD NOW GUJARAT URJA VIKAS NIGAM L & 1 -
Petitioner(s)
Versus
LABHUBEN
HIRABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/02/2011
ORAL
ORDER
Though
served, none appears on behalf of the opponents.
Heard.
In view of the averments made in the application, sufficient cause is
shown to condone the delay. Hence, the application is hereby allowed.
The delay of 61 days caused in preferring the captioned First
Appeal is hereby condoned. Rule is made absolute.
The
First Appeal be
listed for admission hearing on 09th March 2011.
(K.S.
Jhaveri, J)
Aakar
Top