Gujarat High Court
General vs Unknown on 17 July, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
CA/6752/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 6752 of 2008 In FIRST APPEAL (STAMP) No. 4738 of 2007 To CIVIL APPLICATION No. 6756 of 2008 In FIRST APPEAL (STAMP) No. 4742 of 2007 ========================================================= GENERAL MANAGER - Applicant(s) Versus THAKOR JUGAJI SABAJI & 2 - Opponent(s) ========================================================= Appearance : MR AJAY R MEHTA for Applicant(s) : 1, MR JAYESH PATEL for MR AJ PATEL for Opponent(s) : 1 - 2. MR AJ DESAI, AGP for Opponent(s) : 3, ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT and HONOURABLE MR.JUSTICE SHARAD D.DAVE Date : 17/07/2008 ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates.
These
Applications made under Section 5 of the Limitation Act for
condonation of delay of 98 days occurred in filing the above First
Appeals have been taken out by the appellant O.N.G.C. Limited.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 6(a).
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)