Gujarat High Court Case Information System
Print
CA/795620/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7956 of 2009
=========================================================
BHIKHABHAI
DEVABHAI CHAVDA - Petitioner(s)
Versus
OIL
& NATURAL GAS CORPORATION LTD & 8 - Respondent(s)
=========================================================
Appearance
:
Ms. Mohini J. Bhavsar for
applicant
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/07/2009
ORAL
ORDER
1. Heard
learned advocate Ms.Mohini J. Bhavsar for the applicant and learned
Senior Advocate Mr.Marshall for respondent Nos.1 and 2.
2. Present
application is filed with a prayer to condone the delay of 57 days
caused in filing the first appeal.
3. Therefore,
considering the submissions made by learned advocates for the
respective parties and averments made in present application, delay
of 57 days is condoned in interest of justice as sufficient cause has
been shown by applicant to the satisfaction of this Court.
Accordingly, Rule is made absolute.
4. The
Registry is directed to register First Appeal (St.) No.1616 of 2008
and circulate for admission on 30.7.2009.
(H.K.RATHOD,J.)
(vipul)
Top