Gujarat High Court High Court

G.S.R.T.C vs Unknown on 17 June, 2008

Gujarat High Court
G.S.R.T.C vs Unknown on 17 June, 2008
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11518/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 11518 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1683 of 2007
 

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

 

G.S.R.T.C.
- Applicant(s)
 

Versus
 

MINOR
VIJAYBHAI HASMUKHBHAI @ HASUBHAI RATHOD - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Applicant 
None
for Opponent(s) : 1,1.2.5  
RULE
SERVED for
Opponent(s) : 1.2.1,1.2.3
 
MR
PANKAJ R DESAI for
Opponent(s) : 1.2.2,1.2.4
 
=========================================================


 

 
 


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M.DOSHIT    17th June, 2008
		
	

 

 
ORAL
 ORDER

Heard
the learned advocates.

This
Application is made under Section 5 of the Limitation Act for
condonation of delay of 99 days occurred in filing the above Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 5 [A].

{Miss
R.M Doshit, J.}

prakash*

   

Top