Gujarat High Court Case Information System
Print
CA/465/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 465 of 2010 In
FIRST
APPEAL (STAMP NUMBER) No. 6157 of 2009
=========================================================
PITAMBHAR
TOLARAM SINDHI - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1,
MS KIRAN D PANDEY for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2010
ORAL
ORDER
Heard
learned Advocate Mr. Hiren Modi for applicant and learned Advocate
Ms. Kiran D. Pandey for respondent NO.1. Respondent NO.2 is served
but has not appeared before this court either in person or through an
advocate. By filing this application, applicant is praying for
condoning delay of 131 days in filing of an appeal. Considering
submissions made by both learned advocates, and also considering
averments made in this application supported by affidavit, delay of
131 days in filing of an appeal is condoned in interest of justice
since sufficient cause is shown by applicant to satisfaction of this
court. Rule is accordingly made absolute.
(H.K.
Rathod,J.)
Vyas
Top