Gujarat High Court High Court

====================================== vs Ms Shaili Kapadia For on 19 June, 2008

Gujarat High Court
====================================== vs Ms Shaili Kapadia For on 19 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/1418/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1418 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4686 of 2006
 

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

GORDHAN
VIRA HARIJAN 

 

Versus
 

NEW
KANDLA SALT & CHEMICALS PVT. LTD. AND OTHERS 

 

====================================== 
Appearance
: 
MR MUKESH H RATHOD for
Petitioner. 
MS SHAILI KAPADIA for Respondent No.1.
 

RULE
SERVED for Respondent Nos.1 - 2. 
MR BIREN VAISHNAV for MR KV
GADHIA for Respondent No.3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 19/06/2008 

 

ORAL
ORDER

Rule.

With the consent of the parties, this application is taken up for
hearing today. By this application, the applicant has prayed that
delay of 111 days, which has occurred in preferring the appeal, may
be condoned. Heard Ms.Kapadia, who appears for Respondent no.1 and
Mr.Vaishnav, who appears for respondent no.3. Considering the
averments made in the application, including the reason that the
applicant is a poor person and was affected by cyclone, it is
considered appropriate to condone delay. Hence, prayer, as prayed
for in para 5-A is granted. Delay of 111 days in preferring the
appeal is condoned. Rule is made absolute to the said extent.

(K.M.Thaker,
J.)

/malek