Gujarat High Court High Court

Deputy vs Patel on 25 July, 2008

Gujarat High Court
Deputy vs Patel on 25 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/56820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 568 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 3857 of 2007
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 572 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 3861 of 2007
 

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

 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

PATEL
RATIBHAI PRAHLADBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL for
Petitioner(s) : 1, 
RULE
SERVED BY DS for
Respondent(s) : 1
- 2. 
RULE
SERVED for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances, as sufficient cause is shown, delay
is condoned and the applications are granted. Rule is made absolute
with no order as to costs.

First
Appeal shall be listed on 5th August 2008.

[K.S.

JHAVERI, J.]

ar

   

Top