Gujarat High Court Case Information System
Print
CA/15707/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15707 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3183 of 2010
=========================================================
JANAK
KANAIYALAL SHETH - Petitioner(s)
Versus
DINUBHAI
MOHANLAL RATVA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2,
MR RAJNI H MEHTA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 15/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Mr.V.A.Mansuri
for Mr. Hakim states that respondent no.1 – driver has expired
and therefore he may be permitted to be deleted in the present
application as well as in the First Appeal.
2. Permission
granted. Respondent no.1 shall stand deleted.
3. The
present application is for condonation of delay of 44 days in
preferring appeal against the judgment and the award passed by the
Tribunal in M.A.C.P. No. 27 of 1991.
4. Respondent
no.2 is served. None appears on his behalf. For respondent no.3, Mr.
Mehta appears.
5. Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore condoned.
Application is allowed to the aforesaid extent. Rule made absolute
accordingly.
(JAYANT
PATEL, J.)
(Ms.B.M.TRIVEDI,
J.)
jani
Top