Gujarat High Court
Rohitbhai vs Power on 9 November, 2011
Gujarat High Court Case Information System
Print
CA/5307/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5307 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 521 of 2011
In
SPECIAL CIVIL APPLICATION No. 2352 of 2011
=========================================================
ROHITBHAI
AMRUTLAL SHAH & 1 - Petitioner(s)
Versus
POWER
GRID CORPORATION OF INDIA LTD - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Petitioner(s) : 1 - 2.
MR HRIDAY BUCH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 09/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
After
hearing the learned counsel for the parties, and after going through
the explanation given in the application for condonation of delay, we
are satisfied that sufficient cause has been made out for not
preferring the appeal within the period of limitation. We, thus,
condone the delay of five days caused in preferring the appeal. The
application stands disposed of.
Let
the appeal be registered if otherwise in form.
[BHASKAR
BHATTACHARYA, ACTING CJ.]
[A.L.
DAVE, J.]
pirzada/-
Top