Gujarat High Court High Court

Pitambhar vs Gujarat on 25 February, 2010

Gujarat High Court
Pitambhar vs Gujarat on 25 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/465/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 465 of 2010 In 

 

FIRST
APPEAL (STAMP NUMBER) No. 6157 of 2009
 
=========================================================

 

PITAMBHAR
TOLARAM SINDHI - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 
MS KIRAN D PANDEY for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2010 

 

ORAL
ORDER

Heard
learned Advocate Mr. Hiren Modi for applicant and learned Advocate
Ms. Kiran D. Pandey for respondent NO.1. Respondent NO.2 is served
but has not appeared before this court either in person or through an
advocate. By filing this application, applicant is praying for
condoning delay of 131 days in filing of an appeal. Considering
submissions made by both learned advocates, and also considering
averments made in this application supported by affidavit, delay of
131 days in filing of an appeal is condoned in interest of justice
since sufficient cause is shown by applicant to satisfaction of this
court. Rule is accordingly made absolute.

(H.K.

Rathod,J.)

Vyas

   

Top