Gujarat High Court High Court

Kanchilal vs New on 16 April, 2010

Gujarat High Court
Kanchilal vs New on 16 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1012/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1012 of 2010
 

In


 

CIVIL
APPLICATION No. 10543 of 2009
 

In


 

LETTERS
PATENT APPEAL (ST.NUMBER) No.1283 of 2009
 

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

 

KANCHILAL
GANPATSING & 102 - Petitioner(s)
 

Versus
 

NEW
INDIA INDUSTRIES LTD & 33 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SJ GAEKWAD for Petitioner(s) : 1 - 103. 
SERVED BY AFFIX.-(R) for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 - 3. 
DELETED
for Respondent(s) : 4 -
34. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 16/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
present for the respondent though served. Delay of 287 days in filing
the appeal is satisfactorily explained by the averments made on oath
in the application. Therefore, the application is allowed and rule is
made absolute with no order as to costs.

(M.D.SHAH,J.) (D.H.WAGHELA,J.)

radhan

   

Top