Citation : 2021 Latest Caselaw 10157 Guj
Judgement Date : 30 July, 2021
C/CA/798/2021 ORDER DATED: 30/07/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 798 of 2021
In F/FIRST APPEAL NO. 8551 of 2021
==========================================================
GUJARAT STATE ROAD TRANSPORT CORPORATION
Versus
JAYABEN BALRAMBHAI TANK
==========================================================
Appearance:
MS VYOMA K JHAVERI(6386) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 30/07/2021
ORAL ORDER
Though served, none appears for the respondents.
2. Heard learned advocate Ms. Vyoma Jhaveri for the applicant Corporation.
2.1 This application is filled seeking to condone delay of 91 days which has taken place in challenging the judgment and award of the Claims Tribunal impugned in the First Appeal.
3. Explaining the delay, it was stated that the applicant is a Corporation and an impersonated body. It was further submitted that decision making process in the applicant Corporation is to undergo steps and therefore, consumption of time is inherent before final decision could be taken to prefer the First Appeal.
4. Ground of administrate reasons put forth by the applicant Corporation deserves to be countenanced. Sufficient cause can be said to have been made out.
5. Accordingly, delay of 91 days is condoned. Civil Application is allowed. Rule is made absolute.
(N.V.ANJARIA, J) C.M. JOSHI
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!