Gujarat High Court High Court

Suryaben vs Jitendra on 1 September, 2008

Gujarat High Court
Suryaben vs Jitendra on 1 September, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/2213/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2213 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3759 of 2005
 

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

 

SURYABEN
SEVANTILAL SHAH WD/O DECD. SEVANTILAL SHAH & 3 - Petitioner(s)
 

Versus
 

JITENDRA
@ RAJUBHAI RAKESHBHAICHAUHAN & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Petitioner(s) : 1 - 4. 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Tolia on behalf of applicants.

Rule
issued by this Court is served to respondent. The present civil
application is filed with a prayer to condone the delay of 188 days
in filing first appeal. The applicants are claimant, who has
challenged award passed by claims Tribunal.

Therefore,
considering submissions made by learned advocate Mr. Tolia and
considering averment made in this application followed by affidavit,
the delay of 188 days is condoned in the interest of justice as
sufficient cause is shown by applicants to the satisfaction of this
Court.

Accordingly,
Rule is made absolute to that extent.

(H.K.RATHOD,
J)

asma