Gujarat High Court
Gujarat vs M/S on 14 February, 2011
Gujarat High Court Case Information System
Print
CA/16723/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16723 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1823 of 2010
=========================================================
GUJARAT
WATER SUPPLY & SEWAGE BOARD - Petitioner(s)
Versus
M/S
CAPITAL CONSTRUCTION CO - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Petitioner(s) : 1,
MR KG SUKHWANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate for the applicant.
This
is an application for condonation of delay caused in filing the
appeal.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top