Gujarat High Court High Court

Baldevsingh vs Antifiction on 30 August, 2010

Gujarat High Court
Baldevsingh vs Antifiction on 30 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7513/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7513 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2915 of 2009
 

To


 

CIVIL
APPLICATION No. 7517 of 2010
 

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


 

BALDEVSINGH
C. RAJ - Petitioner(s)
 

Versus
 

ANTIFICTION
BEARINGS CORORATION LTD. & 1 - Respondent(s)
 

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


 

Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
MR.VARUN K.PATEL for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 30/08/2010 

 

 
COMMON
ORAL ORDER

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

These
are applications for condonation of delay of 845 days caused in
preferring the appeals.

Heard
learned advocate Mr. Ramnandan for the petitioner and learned AGP,
Ms. M.L.Shah for the respondent no.2.

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 appeals deserves to be
condoned. Accordingly, the applications are allowed. Delay is
condoned. Rule is made absolute.

Misc.

Civil Applications to be listed for admission hearing on 31.08.2010.

[A.L.DAVE,
J.]

[BANKIM
N. MEHTA, J.]

JYOTI

   

Top