Gujarat High Court High Court

Bachubhai vs M/S on 21 December, 2010

Gujarat High Court
Bachubhai vs M/S on 21 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11634/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11634 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1250 of 2010
 

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

 

BACHUBHAI
KARDHANBHAI DODIYA & 1 - Petitioner(s)
 

Versus
 

M/S
ABHISHEK INDUSTRIES SERVICE PVT LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HITESH S PADHYA for
Petitioner(s) : 1 - 2. 
RULE SERVED BY DS for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/12/2010
 

ORAL
ORDER

Though
served, none appears on behalf of the opponents.

Heard.

In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 6(A). The delay of 109 days caused in
preferring the First Appeal is hereby condoned. Rule is made
absolute accordingly.

The
main appeal be listed for admission hearing on 28th
December 2010.

(K.S.

Jhaveri, J)

Aakar

   

Top