Gujarat High Court High Court

Vinodbhai vs Unknown on 17 October, 2008

Gujarat High Court
Vinodbhai vs Unknown on 17 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11644/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11644 of 2008
 

In
LETTERS PATENT APPEAL (STAMP) No. 553 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 1060 of 2008
 

 
=========================================================

 

VINODBHAI
MOHANBHAI GOHEL - Applicant(s)
 

Versus
 

SECRETARY,
LABOUR & EMPLOYMENT DEPARTMENT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
Applicant-in-Person 
MS
TRUSHA PATEL, AGP for
Opponent(s) :
1-2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date :
17/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable today. Learned AGP Ms.Patel appears for and waives service
of notice of rule on behalf of the opponents.

This
Application is made by the appellant under Section 5 of the
Limitation Act for condonation of delay of 34 days occurred in filing
the above Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 3(B).

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

   

Top