Gujarat High Court
Ramesh vs Union on 14 December, 2010
Gujarat High Court Case Information System
Print
CA/12286/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12286 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2213 of 2010
=========================================================
RAMESH
INDRASEN GUJRAL & 1 - Petitioner(s)
Versus
UNION
OF INDIA - Respondent(s)
=========================================================
Appearance
:
MR
PJ MEHTA for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/12/2010
ORAL
ORDER
Heard
Learned counsel for the applicants. Though Served none appears for
the Respondents.
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
applications are granted. Rule is made absolute with no order as to
costs.
The
main matter to come up on Admission Board on 24nd
December 2010.
(K.S.JHAVERI,J.)
pawan
Top