Citation : 2021 Latest Caselaw 18151 Guj
Judgement Date : 6 December, 2021
C/CA/1159/2021 ORDER DATED: 06/12/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1159 of 2021
In F/FIRST APPEAL NO. 17763 of 2020
==========================================================
DAYANAND RAMASHANKAR THAKUR
Versus
REGIONAL DIRECTOR
==========================================================
Appearance:
MR UT MISHRA(3605) for the Applicant(s) No. 1
MR HEMANT S SHAH(756) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 06/12/2021
ORAL ORDER
Heard Mr. U.T. Mishra, learned advocate for the applicant and Mr. Hemant S. Shah, learned advocates for the respondent.
The present application under Section 5 of the Limitation Act has preferred to condone the delay which is occurred in preferring First Appeal to assail the impugned judgment and award.
Considering the averments made in this application, the delay is condoned. The application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J) SURESH SOLANKI
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!