Gujarat High Court High Court

Spl.Laq vs Galuben on 24 July, 2008

Gujarat High Court
Spl.Laq vs Galuben on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/439/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 439 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1679 of 2005
 

 
=========================================================

 

SPL.LAQ
OFFICER (NARMADA YOJNA) & 1 - Petitioner(s)
 

Versus
 

GALUBEN
MAGANBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED BY DS
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

Though
served, nobody appears on behalf of the respondents. Considering the
facts and circumstances of the case, sufficient cause is shown to
condone the delay caused in filing the appeal. Therefore, this
application is allowed and delay caused in filing the appeal is
condoned. Rule is made absolute with no order as to costs.

Office
is directed place main First Appeal for admission hearing on 25th
August, 2008.

(K.S.Jhaveri,
J.)

/malek

   

Top