CA/2213/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2213 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 3759 of 2005 ========================================================= SURYABEN SEVANTILAL SHAH WD/O DECD. SEVANTILAL SHAH & 3 - Petitioner(s) Versus JITENDRA @ RAJUBHAI RAKESHBHAICHAUHAN & 1 - Respondent(s) ========================================================= Appearance : MR HARSHIT S TOLIA for Petitioner(s) : 1 - 4. RULE SERVED for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 01/09/2008 ORAL ORDER
Heard
learned advocate Mr. Tolia on behalf of applicants.
Rule
issued by this Court is served to respondent. The present civil
application is filed with a prayer to condone the delay of 188 days
in filing first appeal. The applicants are claimant, who has
challenged award passed by claims Tribunal.
Therefore,
considering submissions made by learned advocate Mr. Tolia and
considering averment made in this application followed by affidavit,
the delay of 188 days is condoned in the interest of justice as
sufficient cause is shown by applicants to the satisfaction of this
Court.
Accordingly,
Rule is made absolute to that extent.
(H.K.RATHOD,
J)
asma