Gujarat High Court High Court

Dave vs Shekh on 21 June, 2011

Gujarat High Court
Dave vs Shekh on 21 June, 2011
Author: Jayant Patel, J.C.Upadhyaya,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16721/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16721 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1453 of
2010 
=========================================================

 

DAVE
RAMESHCHANDRA GIRJASHANKER - Petitioner(s)
 

Versus
 

SHEKH
YUSUFBHAI BASMILLAKHAN & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 1.2.1,1.2.2 MR PP MAJMUDAR for Petitioner(s) : 1,
1.2.1,1.2.2  
RULE SERVED for Respondent(s) : 1 - 4. 
MR SUNIL B
PARIKH for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 21/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. This application is
for condonation of delay of 18 days, in preferring appeal against the
judgment and award passed by the Tribunal, which is impugned in the
First Appeal.

2. Respondent Nos. 1 to
3 are served, but, none appears on their behalf. Mr. Vyas, learned
Advocate with Mr. Parikh, learned Counsel, is appearing for
respondent No.4.

3. Considering the
facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, the delay deserves to be condoned and is CONDONED.
Rule is made ABSOLUTE to the aforesaid extent.

(JAYANT
PATEL,J.)

(J.C.UPADHYAYA,J.)

Umesh/

   

Top