Gujarat High Court High Court

Trikambhai vs M/S on 23 November, 2010

Gujarat High Court
Trikambhai vs M/S on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8909/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8909 of 2010
 

In


 

FIRST
APPEAL No. 2292 of 2010
 

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


 

TRIKAMBHAI
DHAYABHAI VADHER & 3 - Petitioner(s)
 

Versus
 

M/S
ABHISHEK INDUSTRIES SERVICE PVT LTD & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
AMIT C NANAVATI for
Petitioner(s) : 1 - 4. 
RULE SERVED for Respondent(s) : 1 - 3. 
MR
SHASHIKANT S GADE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay in filing the above
captioned appeal is hereby condoned. The application stand disposed
of accordingly. Rule is made absolute.

First
Appeal to come up for admission on 30.11.2010.

(K.S.

Jhaveri, J.)

Caroline

   

Top