Gujarat High Court
Deputy vs Kamlaben on 5 August, 2008
Gujarat High Court Case Information System
Print
CA/421920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4219 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 5197 of 2007
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4220 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 5198 of 2007
=========================================================
DEPUTY
GENERAL MANAGER- OIL AND NATURAL GAS CORPN. LTD. - Petitioner(s)
Versus
KAMLABEN
MAGANBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
RULE
SERVED BY DS for
Respondent(s) : 1,
GOVERNMENT
PLEADER for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/08/2008
ORAL
ORDER
Heard.
On the facts and circumstances of the case, since sufficient cause is
shown, delay is condoned and the applications are granted. Rule is
made absolute accordingly with no order as to costs.
First
Appeals shall be listed for hearing on 8th August 2008.
[K.S.
JHAVERI, J.]
ar
Top