Gujarat High Court Case Information System Print CA/795620/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7956 of 2009 ========================================================= BHIKHABHAI DEVABHAI CHAVDA - Petitioner(s) Versus OIL & NATURAL GAS CORPORATION LTD & 8 - Respondent(s) ========================================================= Appearance : Ms. Mohini J. Bhavsar for applicant ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 23/07/2009 ORAL ORDER
1. Heard
learned advocate Ms.Mohini J. Bhavsar for the applicant and learned
Senior Advocate Mr.Marshall for respondent Nos.1 and 2.
2. Present
application is filed with a prayer to condone the delay of 57 days
caused in filing the first appeal.
3. Therefore,
considering the submissions made by learned advocates for the
respective parties and averments made in present application, delay
of 57 days is condoned in interest of justice as sufficient cause has
been shown by applicant to the satisfaction of this Court.
Accordingly, Rule is made absolute.
4. The
Registry is directed to register First Appeal (St.) No.1616 of 2008
and circulate for admission on 30.7.2009.
(H.K.RATHOD,J.)
(vipul)
Top