Gujarat High Court Case Information System
Print
CA/1374/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1374 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1077 of 2006
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1381 of 2007
In
FIRST APPEAL (STAMP NUMBER) No.
1084 of 2006
=========================================================
STATE
OF GUJARAT THROUGH: SECRETARY & 2 - Petitioner(s)
Versus
THAKOR
KARSHANJI ATAJI - Respondent(s)
=========================================================
Appearance
:
MS KRINA CALL AGP for
Petitioner(s) : 1 - 3.
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/09/2008
ORAL ORDER
Though rule is served,
none appears on behalf of the respondent.
The
present application is filed for condonation of delay of 439 days
caused in filing the First Appeal Stamp Nos.1077 to 1084 of 2006.
In
view of the averments made in the application, the application is
allowed in terms of para-5(a). Delay of 439 days is condoned and the
application is disposed of accordingly.
Main
matters i.e. First Appeal Stamp Nos.1077 to 1084 of 2006 to come up
on 20th October, 2008. However, it is clarified that the
counsel for the appellant will take necessary action to serve
unserved respondents on or before 20th October, 2008.
(K.S.JHAVERI,
J.)
Amit/-
Top