Gujarat High Court Case Information System
Print
CA/16721/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16721 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1453 of
2010
=========================================================
DAVE
RAMESHCHANDRA GIRJASHANKER - Petitioner(s)
Versus
SHEKH
YUSUFBHAI BASMILLAKHAN & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1, 1.2.1,1.2.2 MR PP MAJMUDAR for Petitioner(s) : 1,
1.2.1,1.2.2
RULE SERVED for Respondent(s) : 1 - 4.
MR SUNIL B
PARIKH for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. This application is
for condonation of delay of 18 days, in preferring appeal against the
judgment and award passed by the Tribunal, which is impugned in the
First Appeal.
2. Respondent Nos. 1 to
3 are served, but, none appears on their behalf. Mr. Vyas, learned
Advocate with Mr. Parikh, learned Counsel, is appearing for
respondent No.4.
3. Considering the
facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, the delay deserves to be condoned and is CONDONED.
Rule is made ABSOLUTE to the aforesaid extent.
(JAYANT
PATEL,J.)
(J.C.UPADHYAYA,J.)
Umesh/
Top