Gujarat High Court High Court

Bismillahbibi vs Torrent on 23 September, 2008

Gujarat High Court
Bismillahbibi vs Torrent on 23 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11248/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11248 of 2008
 

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

 

BISMILLAHBIBI
WD/O. MAHMADMIYAAEHMADMIYA SUMRA & 2 - Petitioner(s)
 

Versus
 

TORRENT
POWER LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JF MEHTA for
Petitioner(s) : 1
- 3. 
MR
KB PUJARA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
ORAL
ORDER

Heard.

Considering the facts of the case, sufficient cause has been shown to
condone the delay in question. Hence, the delay is condoned. The
application stands disposed of accordingly.

The
X-Objections and First Appeal No.4673/2007 to come up on 02.12.2008.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top