Gujarat High Court
Kanchilal vs New on 16 April, 2010
Gujarat High Court Case Information System
Print
CA/1012/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1012 of 2010
In
CIVIL
APPLICATION No. 10543 of 2009
In
LETTERS
PATENT APPEAL (ST.NUMBER) No.1283 of 2009
=========================================================
KANCHILAL
GANPATSING & 102 - Petitioner(s)
Versus
NEW
INDIA INDUSTRIES LTD & 33 - Respondent(s)
=========================================================
Appearance
:
MR
SJ GAEKWAD for Petitioner(s) : 1 - 103.
SERVED BY AFFIX.-(R) for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 - 3.
DELETED
for Respondent(s) : 4 -
34.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the respondent though served. Delay of 287 days in filing
the appeal is satisfactorily explained by the averments made on oath
in the application. Therefore, the application is allowed and rule is
made absolute with no order as to costs.
(M.D.SHAH,J.) (D.H.WAGHELA,J.)
radhan
Top