Gujarat High Court Case Information System
Print
CA/2985/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2985 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5863 of 2009
With
CIVIL
APPLICATION No. 2986 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5862 of 2009
=========================================================
MANAGER
- Petitioner(s)
Versus
SMITABEN
ASHWINBHAI PATEL & 7 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
MS AMRITA AJMERA for Respondent(s) : 1 - 5.
MR
TEJAS M BAROT for Respondent(s) : 6,
RULE UNSERVED for
Respondent(s) : 7,
RULE SERVED for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present applications are for condonation of delay of 42 days in
preferring the appeals against the judgement and award dated
15.6.2009 passed by the learned Tribunal, in the respective claim
petition, which are impugned in the respective appeals.
The
contesting respondents, who are original claimants, are served.
Mr.Barot has filed appearance for respondent No.6. Respondent No.8
is also served.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out. Hence, delay deserves to be condoned and, therefore, condoned.
The
applications are disposed of. Rule made absolute accordingly.
(Jayant
Patel, J.)
16.7.2010 (Smt.
Abhilasha Kumari, J.)
vinod
Top