Citation : 2021 Latest Caselaw 17221 Guj
Judgement Date : 15 November, 2021
C/CA/3936/2019 ORDER DATED: 15/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 3936 of 2019
In
F/FIRST APPEAL NO. 35663 of 2019
================================================================
GENERAL MANAGER OIL AND NATURAL GAS CORPORATION LTD
Versus
GANDAJI THAKOR
================================================================
Appearance:
MR AKSHAT KHARE(5912) for the Applicant(s) No. 1
MRS SUMAN KHARE(2226) for the Applicant(s) No. 1
MR AKASH R PATEL(10822) for the Respondent(s) No. 1,2,3,4
MR.PINANK J RAIYANI(10166) for the Respondent(s) No. 1,2,3,4
RULE SERVED(64) for the Respondent(s) No. 5,6
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 15/11/2021
ORAL ORDER
Heard Mr. Twinkle Malakiya, learned advocate for Mrs. Suman Khare, learned advocate for the applicant and Mr. Pinank J. Raiyani, learned advocate for respondent Nos. 1, 2, 3 & 4. There is no appearance on behalf of the respondent Nos.5 & 6 though served.
Present application for condonation of delay which has occurred in preferring the appeal to assail the judgment and award of the reference court.
Considering the averments made in this application, delay is condoned. The application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J)
Manoj
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!