Gujarat High Court High Court

Deputy vs Karsanji on 12 August, 2008

Gujarat High Court
Deputy vs Karsanji on 12 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8043/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8043 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 456 of 2008
 

To


 

CIVIL
APPLICATION No. 8046 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 459 of 2008
 

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

 

DEPUTY
GEN. MANAGER, OIL & NATRUAL GAS CORPORATION LTD. - Petitioner(s)
 

Versus
 

KARSANJI
GHAMRJI THAKOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
MR
AJ PATEL for
Respondent(s) : 1, 
MS
TRUSHA PATEL AGP for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 12/08/2008 

 

 
ORAL
ORDER

Heard.

On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

The
Registry is directed to list the First Appeals for hearing on 21st
August, 2008.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top