Gujarat High Court High Court

Gujarat vs Manekben on 29 August, 2008

Gujarat High Court
Gujarat vs Manekben on 29 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9501/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9501 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 232 of 2007
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

MANEKBEN
WD/O RAMANBHAI BHURIDAS PATEL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 1,
3,
6, 
MR
TEJAS P SATTA for
Respondent(s) : 2,
4, 
MR
JAYESH V PATEL for
Respondent(s) : 2,
4, 
DELETED
for Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Ms.S.K.Mandavia for the applicant, learned advocate
Mr.T.P.Satta for respondent Nos.1 to 4 and respondent No.6, who is
the driver, is not served.

2. Present
application has been filed with a prayer to condone the delay of 167
days caused in preferring the First Appeal.

3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 167 days in preferring the first appeal. Therefore, delay of
167 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.

4. The
Registry is directed to register First Appeal (St.) Nos.232 of 2007
and circulate for admission.

(H.K.RATHOD,J.)
(vipul)

   

Top