Gujarat High Court High Court

Employees vs Sunilkumar on 3 March, 2011

Gujarat High Court
Employees vs Sunilkumar on 3 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/466/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR CONDONATION OF DELAY No. 466 of 2011
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3057 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1206 of 2010
 

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

 

EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

SUNILKUMAR
LALCHAND BHATT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/03/2011 

 

ORAL
ORDER

Heard
Mr.Vasavada, learned counsel for the applicant and perused the
application. The application is filed for condonation of delay of 126
days in preferring Misc.Civil Application for restoration of first
appeal, which came to be dismissed on account of non-removal of
office objection on 15.07.2010 pursuant to the order dated 30.6.2010.

Considering
the facts and circumstances of the case and more particularly
considering the grounds stated in paragraphs 2 and 3 of the
application, the delay in filing the aforesaid MCA is condoned. The
application stands disposed of accordingly. Registry to list the MCA
on 8.3.2011.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top