Gujarat High Court
Bismillahbibi vs Torrent on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/11248/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11248 of 2008
=========================================================
BISMILLAHBIBI
WD/O. MAHMADMIYAAEHMADMIYA SUMRA & 2 - Petitioner(s)
Versus
TORRENT
POWER LTD. - Respondent(s)
=========================================================
Appearance
:
MR
JF MEHTA for
Petitioner(s) : 1
- 3.
MR
KB PUJARA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/09/2008
ORAL
ORDER
Heard.
Considering the facts of the case, sufficient cause has been shown to
condone the delay in question. Hence, the delay is condoned. The
application stands disposed of accordingly.
The
X-Objections and First Appeal No.4673/2007 to come up on 02.12.2008.
[K.
S. JHAVERI, J.]
Pravin/*
Top