Gujarat High Court
Rasayanik vs Sankalp on 20 October, 2010
Gujarat High Court Case Information System
Print
OJCA/398/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 398 of 2010
In
STAMP
NUMBER No. 2489 of 2010
=========================================
RASAYANIK
KAMDAR SANGH (REPRESENTED BY ITS PRESIDENT - Applicant(s)
Versus
SANKALP
CHEMICALS THROUGH SIRISH J PATEL & 1 - Respondent(s)
=========================================
Appearance :
MR
RAMNANDAN SINGH for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
OFFICIAL
LIQUIDATOR for Respondent(s) : 2,
MS AMEE YAJNIK for Respondent(s)
: 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. This
is an application for condonation of delay of 27 days caused in
filing the O.J.Appeal.
2. Heard
learned advocate for the applicant.
3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the O.J. Appeal has remained totally unexplained.
Therefore, we are of the view of that the delay caused in filing the
O.J.Appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute. No costs.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top