Gujarat High Court Case Information System
Print
CA/7405/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7405 of 2008
In
SECOND
APPEAL (STAMP NUMBER) No. 158 of 2008
=========================================================
BABUBHAI
TAPUBHAI DOBARIYA - Petitioner(s)
Versus
PUJA
METALS - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Petitioner(s) : 1,
MR
CL SONI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 14/08/2008
ORAL
ORDER
Heard
the learned Advocates for the parties.
Present
application is preferred by the applicant-appellant-org. defendant
for condonation of delay of 155 days caused in preferring the Second
Appeal. Though served, nobody appears for the other side and no
formal written resistance is tendered from the other side. Having
gone through the contents of the application, it cannot be that the
delay has not been explained. So, without entering into further
discussion, delay of 155 days caused in preferring the Second Appeal
is hereby condoned. Rule is made absolute.
Registry
now lists the Second Appeal for admission hearing on 10th
September, 2008.
(C.K.BUCH,
J.)
sompura
Top