Gujarat High Court Case Information System
Print
CA/16337/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16337 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1786 of 2010
=========================================================
INDIAN
TELECOM DEPARTMENT, TELECOM DIVISION BHAVNAGAR & 4 -
Petitioner(s)
Versus
JAYANTIBHAI
BACHUBHAI SONDARVA - Respondent(s)
=========================================================
Appearance :
MR
GAURANG H BHATT for
Petitioner(s) : 1 - 5.
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/02/2011
ORAL
ORDER
1. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant to condone the delay of 115 days in preferring the
First Appeal challenging the judgment and award passed by the learned
Workman Compensation Commissioner, Bhavnagar passed in Workman
Compensation Case No.91 of 1993.
2. Though
served nobody appears on behalf of the respondent. Having heard Shri
Bhatt, learned advocate for the applicants and considering the
averment in the application and so as to give one additional
opportunity to submit the case on merits rather than non suiting them
on the technical ground of delay, delay caused in preferring the
First Appeal is hereby condoned. Rule is made absolute to the
aforesaid extent. No costs.
(M.R.SHAH,
J.)
kaushik
Top