Gujarat High Court High Court

Indian vs Jayantibhai on 3 February, 2011

Gujarat High Court
Indian vs Jayantibhai on 3 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16337/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16337 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1786 of 2010
 

=========================================================


 

INDIAN
TELECOM DEPARTMENT, TELECOM DIVISION BHAVNAGAR & 4 -
Petitioner(s)
 

Versus
 

JAYANTIBHAI
BACHUBHAI SONDARVA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
GAURANG H BHATT for
Petitioner(s) : 1 - 5. 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/02/2011 

 

ORAL
ORDER

1. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant to condone the delay of 115 days in preferring the
First Appeal challenging the judgment and award passed by the learned
Workman Compensation Commissioner, Bhavnagar passed in Workman
Compensation Case No.91 of 1993.

2. Though
served nobody appears on behalf of the respondent. Having heard Shri
Bhatt, learned advocate for the applicants and considering the
averment in the application and so as to give one additional
opportunity to submit the case on merits rather than non suiting them
on the technical ground of delay, delay caused in preferring the
First Appeal is hereby condoned. Rule is made absolute to the
aforesaid extent. No costs.

(M.R.SHAH,
J.)

kaushik

   

Top