Gujarat High Court High Court

Employees vs Mashrubhai on 18 March, 2011

Gujarat High Court
Employees vs Mashrubhai on 18 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/821/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 821 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 73 of 2011
 

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


 

EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

MASHRUBHAI
JEEVABHAI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 18/03/2011 

 

ORAL
ORDER

By
means of filing this application u/s.5 of the Limitation Act, the
applicant has prayed to condone the delay of 12 days caused in
preferring the appeal challenging the impugned judgment and order
dated 27.10.2010 rendered by ld.Judge of ESI Court in ESI Second
Appeal No.23 of 2006. The ground for which the delay came to be
caused have been set-forth in the application, which is supported by
affidavit of Officer of applicant – Corporation.

None
appeared for the respondent.

Having
heard the submissions advanced by ld.advocate Mr.Vasavada for the
applicant and considering the grounds stated in the application,
which is supported by the affidavit and considering the extent of
delay, this Court is of the opinion that sufficient cause is shown
for condonation of delay and, therefore, delay deserves to be
condoned.

For
the foregoing reasons, delay of 12 days caused in preferring the
appeal, is condoned.

Rule
is made absolute.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top