Gujarat High Court
Employees vs Precise on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/245720/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2457 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 851 of 2009
=========================================================
EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
Versus
PRECISE
ENGINEERS - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
MR ANAND B GOGIA for Respondent(s) : 1,
MR
RB GOGIA for Respondent(s) : 1,
MR BB GOGIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/04/2009
ORAL
ORDER
Heard
learned Advocate Mr. Vasavada for applicant. Learned Advocate Mr.
Gogia is appearing for respondent No.1. Considering averments made
int his application supported by affidavit and also considering
submissions made by both learned advocates, delay of 9 days in filing
of an appeal is condoned in interest of justice since sufficient
cause is shown by applicant to satisfaction of this Court. Rule is
accordingly made absolute. This application stands disposed of.
(H.K.
Rathod,J.)
Vyas
Top