Gujarat High Court Case Information System
Print
CA/6660/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6660 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 591 of 2010
In
SPECIAL CIVIL APPLICATION No. 8930 of 2009
=========================================================
NIRANKARSINH
BALBIRSINH TYAGI & 1 - Applicants
Versus
MANAGING
DIRECTOR - Respondent
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Applicants.
MS VIJAYA LAXMI for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/09/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
This
is an application for condonation of delay of 188 days caused in
preferring the appeal.
Heard
learned advocate Mr.Kishor Paul for the applicants and learned
advocate Ms.Vijaya Laxmi for the respondent.
In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute. No
order as to costs.
(
A.L. Dave, J. ) ( Bankim N. Mehta, J. )
syed/
Top