Gujarat High Court Case Information System
Print
CA/10446/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10446 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 2600 of 2011
=========================================================
UMABEN
JAYESHBHAI BUDASANA - Petitioner(s)
Versus
LAXMI
TRAVELS & 2 - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Petitioner(s) : 1,MRPARTHSTOLIA for Petitioner(s) : 1,
RULE NOT
RECD BACK for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
MR HASMUKH THAKKER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 15/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Present application is for condonation of delay of 36 days in filing
appeal against the judgment and award passed by the Tribunal which is
impugned in present first appeal. Main contesting party, respondent
NO.2 is served and learned Advocate Mr. Hasmukh Thakkar has filed his
appearance.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient case is made out.
Hence, delay deserves to be condoned. Therefore, application is
allowed to the aforesaid extent. Accordingly, rule is made absolute.
(Jayant
Patel,J.)
(R.M.
Chhaya,J.)
an
vyas
Top