Gujarat High Court
Deputy vs Patel on 25 July, 2008
Gujarat High Court Case Information System
Print
CA/56820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 568 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 3857 of 2007
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 572 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 3861 of 2007
=========================================================
DEPUTY
GENERAL MANAGER - Petitioner(s)
Versus
PATEL
RATIBHAI PRAHLADBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
RULE
SERVED BY DS for
Respondent(s) : 1
- 2.
RULE
SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/07/2008
ORAL
ORDER
Heard.
On the facts and circumstances, as sufficient cause is shown, delay
is condoned and the applications are granted. Rule is made absolute
with no order as to costs.
First
Appeal shall be listed on 5th August 2008.
[K.S.
JHAVERI, J.]
ar
Top