Gujarat High Court
Gujarat vs Upendra on 23 December, 2010
Gujarat High Court Case Information System
Print
CA/16411/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16411 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 317 of 2009
=========================================================
GUJARAT
STATE TRANSPORT CORPORATION & 1 - Petitioner(s)
Versus
UPENDRA
DINDAYAL GARG - Respondent(s)
=========================================================
Appearance :
MRS
VASAVDATTA BHATT for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/12/2010
ORAL
ORDER
Having
perused the application, it appears that the delay caused in
preferring the appeal is not calculated and in turn it is not
mentioned in the application. Further, the application though
produced by way of affidavit, has not been affirmed and filed without
verification.
In
that view of the matter, the application being incomplete, deserves
dismissal and is accordingly dismissed.
(K
S JHAVERI, J.)
sompura
Top