Citation : 2021 Latest Caselaw 18630 Guj
Judgement Date : 21 December, 2021
C/CA/1498/2021 ORDER DATED: 21/12/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1498 of 2021
In F/FIRST APPEAL NO. 15333 of 2021
==========================================================
EXECUTIVE ENGINEER
Versus
DEVCHAND RANCHODBHAI
==========================================================
Appearance:
MS NIYATI CHAUHAN FOR MR RITURAJ M MEENA(3224) for the
Applicant(s) No. 1
MR MANRAJ BAROT AGP for the Respondent(s) No. 2
RULE SERVED(64) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 21/12/2021
ORAL ORDER
Heard Ms. Niyati Chauhan, learned advocate for Mr. Rituraj Meena, learned advocate for the applicant and Mr. Manraj Barot, learned AGP for the respondent No.2. There is no appearance on behalf of the respondent No.1.
The applicant has preferred present application under Section 5 of the Limitation Act to condone the delay which has 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!