Gujarat High Court
Telecom vs Parvatiben on 30 September, 2008
Gujarat High Court Case Information System
Print
CA/10440/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10440 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 1279 of 2008
=========================================================
TELECOM
DISTRICT MANAGER & 2 - Petitioner(s)
Versus
PARVATIBEN
BHULANPRASAD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
YC CONTRACTOR for
Petitioner(s) : 1 - 3.
MR VAIBHAV A VYAS for Respondent(s) : 1 -
3.
DS AFF.NOT FILED (R) for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/09/2008
ORAL
ORDER
On
the facts and circumstances of the case, since sufficient cause is
shown, delay of 7 days caused in filing First Appeal is condoned and
the application is granted. Rule is made absolute with no order as to
costs.
First
Appeal to come up for admission on 14th October,2008.
(K.S.Jhaveri,J)
*Himanshu
Top