Gujarat High Court High Court

General vs Unknown on 17 July, 2008

Gujarat High Court
General vs Unknown on 17 July, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/6752/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6752 of 2008
 

In
FIRST APPEAL (STAMP) No. 4738 of 2007
 

To


 

CIVIL
APPLICATION No. 6756 of 2008
 

In
FIRST APPEAL (STAMP) No. 4742 of 2007
 

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

 

GENERAL
MANAGER - Applicant(s)
 

Versus
 

THAKOR
JUGAJI SABAJI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Applicant(s) : 1, 
MR
JAYESH PATEL for MR AJ PATEL for
Opponent(s) : 1
- 2. 
MR AJ DESAI, AGP for
Opponent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 17/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocates.

These
Applications made under Section 5 of the Limitation Act for
condonation of delay of 98 days occurred in filing the above First
Appeals have been taken out by the appellant O.N.G.C. Limited.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 6(a).

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)