Gujarat High Court High Court

General vs Gabhaji on 18 September, 2008

Gujarat High Court
General vs Gabhaji on 18 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8462/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8462 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 725 of 2008
 

To


 

CIVIL
APPLICATION No. 8466 of 2008
 

In
 


FIRST APPEAL (STAMP NUMBER) No.
729 of 2008
 

 


 

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

 

GENERAL
MANAGER OIL & NATURAL GAS CORPN.LTD - Petitioner(s)
 

Versus
 

GABHAJI
AATAJI & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
MR
DA PATEL for
Respondent(s) : 1, 
MR
AJ DESAI, ASSTT.GOVERNMENT
PLEADER for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 18/09/2008 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

These
are applications for condonation of delay of 230 days caused in
filing the respective First Appeals.

It
is submitted by Mr. Ajay R. Mehta, learned counsel appearing for the
applicant-appellant that the delay has been satisfactorily explained
by the appellant ONGC and therefore, the delay may kindly be
condoned.

Normally,
approach of the Court should be liberal and pragmatic in such and
similar matters. Mr. Dashrath A. Patel, learned counsel appearing for
opponent no.1 and Mr. A.J.Desai, learned counsel appearing for
opponent no.2 have no objection if delay as prayed for is condoned.

Therefore,
the delay of 230 days caused in filing respective First Appeals is
hereby condoned. Rule is made absolute in each of the applications.
Registry, now, shall list the First Appeals for admission hearing on
29th September, 2008. To be listed on the first Board.
Copy of this order be placed in each of the application.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top