Gujarat High Court
Trikambhai vs M/S on 23 November, 2010
Gujarat High Court Case Information System
Print
CA/8909/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8909 of 2010
In
FIRST
APPEAL No. 2292 of 2010
=========================================================
TRIKAMBHAI
DHAYABHAI VADHER & 3 - Petitioner(s)
Versus
M/S
ABHISHEK INDUSTRIES SERVICE PVT LTD & 2 - Respondent(s)
=========================================================
Appearance :
MR
AMIT C NANAVATI for
Petitioner(s) : 1 - 4.
RULE SERVED for Respondent(s) : 1 - 3.
MR
SHASHIKANT S GADE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/11/2010
ORAL
ORDER
Heard.
In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay in filing the above
captioned appeal is hereby condoned. The application stand disposed
of accordingly. Rule is made absolute.
First
Appeal to come up for admission on 30.11.2010.
(K.S.
Jhaveri, J.)
Caroline
Top