Gujarat High Court
E.S.I.C vs Sonaben on 30 June, 2008
Bench: S.R.Brahmbhatt
CA/4138/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 4138 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 781 of 2007 ========================================================= E.S.I.C. REGIONAL DIRECTOR & 2 - Petitioner(s) Versus SONABEN BABUBHAI PATANWADIA - Respondent(s) ========================================================= Appearance : MR HEMANT S SHAH for Petitioner(s) : 1 - 3. MR SUBRAMANIAM IYER for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 30/06/2008 ORAL ORDER
Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay caused in filing the
first appeal is required to be condoned. Accordingly, delay is
condoned. Civil application stands allowed accordingly. First
appeal may come up for hearing as to admission next week. Rule is
made absolute accordingly.
(S.R.BRAHMBHATT,
J.)
Divya//