Gujarat High Court
Madhya vs Jayendrabhai on 18 January, 2010
Gujarat High Court Case Information System
Print
CA/10334/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10334 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 1981 of 2009
=========================================================
MADHYA
GUJARAT VIJ CO. LTD. & 1 - Petitioner(s)
Versus
JAYENDRABHAI
B SHAH - Respondent(s)
=========================================================
Appearance
:
MR
SN SINHA for
Petitioner(s) : 1 - 2.
MR PRADIP D BHATE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/01/2010
ORAL
ORDER
Heard
learned advocate Mr. SN Sinha on behalf of applicant, learned
advocate Mr. Bhate appearing for opponent.
The
present application is preferred with a prayer to condone delay of
120 days in filing first appeal. Considering submission made by both
learned advocates and averment made in this application supported
with affidavit, delay of 120 days is condoned in 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