Gujarat High Court High Court

Baldevsingh vs Unknown on 14 September, 2010

Gujarat High Court
Baldevsingh vs Unknown on 14 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10534/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATIONS - FOR CONDONATION OF DELAY No. 10534 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 499 of 2007
 

To


 

CIVIL
APPLICATIONS - FOR CONDONATION OF DELAY No. 10538 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 503 of 2007
 

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

 

BALDEVSINGH
C. RAJ   Applicant.
 

Versus
 

ANTIFRICTION
BEARINGS CORPN. LTD. & 1 - Opponents
 

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

 

 
Appearance
: 
MR
RAMNANDAN SINGH for
Applicant. 
MR.VARUN K.PATEL for Opponent No.1. 
MS MANISHA
LAVKUMAR SHAH, AGP  for Opponent
No.2. 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE A.L.DAVE
			
		
		 
			 
			 
				 

and
			
		
		 
			 
			 
				 

HONOURABLE
				MR.JUSTICE BANKIM.N.MEHTA
			
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)

Rule.

Learned advocate Mr.Varun Patel waives service of rule on behalf of
opponent No.1 and learned AGP Ms.Manisha Lavkumar Shah waives service
of rule on behalf of opponent No.2.

The
applications have been filed for condonation of delay in filing the
appeals.

Heard
Mr.Ramnandan Singh, learned advocate for the applicant, learned
advocate Mr.Varun Patel for the opponent No.1 and learned AGP
Ms.Manisha Lavkumar Shah for the opponent No.2.

In
view of the averments made in the applications, it cannot be said
that the delay has remained totally unexplained. Therefore, we are of
the view that the delay caused in filing the appeals deserves to be
condoned. Accordingly, the applications are allowed and the delay
is condoned. Rule is made absolute. No order as to costs.

The
main appeals be listed for hearing on 16th September,
2010.

(
A.L. Dave, J. ) ( B.N. Mehta, J. )

syed/

   

Top