Gujarat High Court High Court

Gujarat vs Idrish on 24 August, 2011

Gujarat High Court
Gujarat vs Idrish on 24 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3812/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3812 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2752 of 2009
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

IDRISH
GAFARBHAI LULANIYA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
FALGUNI D PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 2.2.1,
2.2.2,2.2.3 - 7. 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 09/05/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
application has been preferred for condonation of delay in preferring
First Appeal against the judgment and award dated 24.12.2008 passed
by the Motor Accident Claims Tribunal [Main], Junagadh in M.A.C.P.
No. 591 of 1994. Application for obtaining certified copy was given
on 2nd January, 2009, which was ready for delivery on 12th
January, 2009 and the same was delivered to the Law Department of
the applicant-Gujarat State Transport Corporation on 13th
January, 2009. Thereafter, Law Officer of the department presented
the case before the Assistant Legal Advisor on 16th
April,2009 for opinion. It appears that thereafter, the file moved
from the said office to the office of Accounts Officer and only
after final approval granted by the Executive Director of the
Corporation on 22nd April, 2009, the same was forwarded
back to Division to prefer an appeal before this Court. Thereafter,
the appeal has been preferred.

Notices
were issued on the respondents who have been served.

Taking
into consideration the grounds shown and being satisfied with the
ground, we allow the petition and condone the delay of 76 days in
preferring the appeal.

Civil
Application stands disposed of.

Post
the First Appeal for admission on 1st July, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top