Gujarat High Court High Court

Gujarat vs Santokben on 8 September, 2008

Gujarat High Court
Gujarat vs Santokben on 8 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9077/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9077 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 160 of 2008
 

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

 

GUJARAT
ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

SANTOKBEN
JIVRAJBHAI CHAUHAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

				Date
: 08/09/2008 

 

ORAL
ORDER

Rule
issued by this Court is served to respondents but no appearance is
filed by them.

The
present application is filed with a prayer to condone the delay of
11 days in filing first appeal.

After
considering submissions made by learned advocate Ms. Mandavia and
considering averment made in this application followed by the
affidavit. The delay of 11 days is condoned in the interest of
justice as sufficient cause is shown by applicant to the
satisfaction of this Court.

Accordingly,
Rule is made absolute.

(H.K.RATHOD,
J)

asma

   

Top