Gujarat High Court High Court

Nirankarsinh vs Managing on 6 September, 2010

Gujarat High Court
Nirankarsinh vs Managing on 6 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6660/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6660 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 591 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8930 of 2009
 

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

 

NIRANKARSINH
BALBIRSINH TYAGI & 1 - Applicants
 

Versus
 

MANAGING
DIRECTOR - Respondent
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Applicants. 
MS VIJAYA LAXMI for 
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)

This
is an application for condonation of delay of 188 days caused in
preferring the appeal.

Heard
learned advocate Mr.Kishor Paul for the applicants and learned
advocate Ms.Vijaya Laxmi for the respondent.

In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute. No
order as to costs.

(
A.L. Dave, J. ) ( Bankim N. Mehta, J. )

syed/

   

Top