Gujarat High Court Case Information System
Print
CA/5708/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5708 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5940 of 2009
=========================================
UNION
OF INDIA - Petitioner(s)
Versus
ASHISH
SURESHBHAI KANSARA & 1 - Respondent(s)
=========================================
Appearance :
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
MR TARAK DAMANI for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/07/2010
ORAL
ORDER
1. Leave
to amend. This application is filed under section 5 of the Limitation
Act to condone delay.
2. Mr.Damani,
learned Advocate for the respondent no.1 has filed affidavit in reply
and has submitted that actual delay is of more than 120 days.
Ms.Nalini Lodha, learned Advocate has also objected to condoning the
delay.
3. Office
endorsement shows that there is delay of 68 days. Taking into
consideration averments made in the application, more particularly
no.4 and as sufficient cause is taken out, delay caused in preferring
appeal is condoned. This application is allowed. Rule is made
absolute accordingly.
[M.D.Shah,J.]
satish
Top