Gujarat High Court High Court

G vs Unknown on 30 June, 2009

Gujarat High Court
G vs Unknown on 30 June, 2009
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2971/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 2971 of 2009
 

In


 

FIRST
APPEAL (STAMP) No. 683 of 2009
 

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

 

G
S R T C THROUGH CHAIRMAN & 1 - Applicant(s)
 

Versus
 

GAURIBEN
WD/O GIRISHKUMAR SITARAM SADHU & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MRS
VASAVDATTA BHATT for
Applicant(s) : 1 - 2. 
Opponent(s) : 1   4 SERVED . 
Opponent :
5 DELETED. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Though
served, the opponents have not entered appearance.

This
Application made under Section 5 of the Limitation Act has been taken
out by the appellant Gujarat State Road Transport Corporation for
condonation of delay of 44 days occurred in filing the above First
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).

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top