Gujarat High Court
Paschim vs Meghjikhan on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/16906/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16906 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3830 of 2010
=========================================================
PASCHIM
GUJARAT VIJ COMPANY LIMITED, SUB-DIVISION, OFFICE AT - Petitioner(s)
Versus
MEGHJIKHAN
ISUBKHAN MALEK - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH D BHATT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 03/05/2011
ORAL
ORDER
1. The
present Civil Application has been moved seeking condonation of delay
of 58 days occurred in filing the First Appeal. The respondent,
though served, has not filed any appearance. Hence, it is presumed
that the respondent does not have any objection.
2. Having
regard to the contentions made in the application, sufficient cause
has been made out for condonation of delay, as prayed for, in the
application.
3. In
that view of the matter, the application is allowed. Prayer in terms
of paragraph 11(A) is granted. Rule is made absolute accordingly.
(BELA
TRIVEDI, J.)
Hitesh
Top