Citation : 2021 Latest Caselaw 255 Guj
Judgement Date : 8 January, 2021
C/CA/1186/2020 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1186 of 2020
In F/FIRST APPEAL NO. 7759 of 2020
==========================================================
LAKHMAN MULJI VARSANI
Versus
JADAVJI HIRJI HIRANI
==========================================================
Appearance:
MR.HIREN M MODI(3732) for the Applicant(s) No. 1
MR PALAK H THAKKAR(3455) for the Respondent(s) No. 3
NOTICE SERVED(4) for the Respondent(s) No. 1,2,4,5,6
==========================================================
CORAM: HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
Date : 08/01/2021
ORAL ORDER
1. Heard Shri Hiren Modi, learned advocate for the applicant. Shri Palak Thakkar, learned advocate states that he has received instructions to appear for respondent no.3 and accordingly waives the service of notice.
2. This application is filed for condoning the delay of 120 days occurred in filing of the appeal. It is stated by learned advocate for the applicant that certified copies of the judgment and award were received on 14.08.2019. Thereafter, the applicant was informed by the advocate about the order passed by the Tribunal. The applicant has stated that he was facing some financial crisis because of medical expenses. The applicant was unable to manage the funds at that time and therefore, there was delay in filing of the first appeal.
C/CA/1186/2020 ORDER 3. The applicant has sufficiently explained the delay and the same requires consideration.
Accordingly, the delay is condoned. The application seeking condonation of delay of 120 days occurred in filing of the First Appeal is hereby allowed. Notice is discharged.
(VAIBHAVI D. NANAVATI,J)
NEHA
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!