Gujarat High Court High Court

Gujarat vs Ramakant on 22 July, 2010

Gujarat High Court
Gujarat vs Ramakant on 22 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4760/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4760 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5214 of 2009
 

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

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

RAMAKANT
JOGESHWAR KSHATRIYA - Respondent(s)
 

===================================== 
Appearance
: 
MS KIRAN D PANDEY for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 22/07/2010 

 

 
ORAL
ORDER

1.0 The
amendment sought by Civil Application No. 7753 of 2010, which is
allowed today, is addition of Para 4(A) after Para 4. The effect of
that will be that, Para 4(A) is to be read in the main application,
which is filed seeking condonation of delay.

2.0 On
reading Para 4(A), it is noticed that the award was passed on 8th
May 2009, the Certified Copy of the award was applied on 15th
May 2009 and the copy was made ready for delivery on 21st
May 2009.

2.1 Often
it is alleged that the delay is caused in Courts. At least, the
aforesaid dates do suggest that the Courts have started working
satisfactorily. The Certified Copy was applied for on 15th
May 2009 and it was ready on 21st May 2009.

3.0 Without
setting out any reason, it is said in the said Para that Certified
Copy was forwarded to the Divisional Office only on 30th
July 2009, that is after more than two months. In absence of any
explanation, much less a satisfactory explanation for this delay,
condonation of delay of 42 days is not warranted. Delay is to be
condoned only when it is satisfactorily explained. In absence
of any explanation, the Civil Application is dismissed.

[
Ravi R. Tripathi, J. ]

hiren

   

Top