Gujarat High Court Case Information System
Print
CA/466/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No. 466 of 2011
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3057 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1206 of 2010
=========================================================
EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
Versus
SUNILKUMAR
LALCHAND BHATT - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/03/2011
ORAL
ORDER
Heard
Mr.Vasavada, learned counsel for the applicant and perused the
application. The application is filed for condonation of delay of 126
days in preferring Misc.Civil Application for restoration of first
appeal, which came to be dismissed on account of non-removal of
office objection on 15.07.2010 pursuant to the order dated 30.6.2010.
Considering
the facts and circumstances of the case and more particularly
considering the grounds stated in paragraphs 2 and 3 of the
application, the delay in filing the aforesaid MCA is condoned. The
application stands disposed of accordingly. Registry to list the MCA
on 8.3.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top