Gujarat High Court High Court

Employees vs Khatijaben on 23 June, 2008

Gujarat High Court
Employees vs Khatijaben on 23 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/4742/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4742 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1136 of 2008
 

 
 
=========================================================

 

EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

KHATIJABEN
ISMAIL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MS PARUL
P VASAVADA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay caused in filing the
first appeal is required to be condoned. Accordingly, delay is
condoned. Civil application stands allowed accordingly. First
appeal may come up for hearing in due course. Rule is made absolute
accordingly.

(S.R.BRAHMBHATT,
J.)

Divya//