Gujarat High Court
2.1 vs ========================================== on 18 July, 2008
Gujarat High Court Case Information System
Print
CA/12261/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12261 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 447 of 2005
==========================================
LAXMIBEN
HIRABHAI WD/O HIRALAL
Versus
GUAJRAT
URJA VIKAS NIGAM LTD
==========================================
Appearance
:
MR YOGESH S LAKHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
RULE SERVED for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/07/2008
ORAL ORDER
Though
served none appears on behalf of respondents.
Heard.
Considering the facts and circumstances of the case, sufficient
cause is shown to condone the delay caused in filing the appeal.
Therefore, this application is allowed and delay caused in filing the
appeal is condoned. Rule is made absolute with no order as to costs.
Office
is directed to place main First Appeal for admission hearing on 1st
August, 2008.
(K.S.JHAVERI,
J.)
Amit/-
Top