Gujarat High Court High Court

Gujarat vs Upendra on 23 December, 2010

Gujarat High Court
Gujarat vs Upendra on 23 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16411/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16411 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 317 of 2009
 

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


 

GUJARAT
STATE TRANSPORT CORPORATION & 1 - Petitioner(s)
 

Versus
 

UPENDRA
DINDAYAL GARG - Respondent(s)
 

=========================================================
Appearance : 
MRS
VASAVDATTA BHATT for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
ORAL
ORDER

Having
perused the application, it appears that the delay caused in
preferring the appeal is not calculated and in turn it is not
mentioned in the application. Further, the application though
produced by way of affidavit, has not been affirmed and filed without
verification.

In
that view of the matter, the application being incomplete, deserves
dismissal and is accordingly dismissed.

(K
S JHAVERI, J.)

sompura

   

Top