Citation : 2021 Latest Caselaw 16115 Guj
Judgement Date : 12 October, 2021
C/CA/1023/2020 ORDER DATED: 12/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1023 of 2020
In F/FIRST APPEAL NO. 2849 of 2020
==========================================================
BHAVESHKUMAR DEVAJIBHAI CHAUDHARY
Versus
THAKOR GANESHJI NATHAJI
==========================================================
Appearance:
MR KK THAKKAR(2834) for the Applicant(s) No. 1
TATVDEEP J JANI(7227) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 12/10/2021
ORAL ORDER
Heard Mr.K.K.Thakkar, learned advocate for the applicant.
There is no appearance on behalf of the respondents despite service of notice of rule.
The present application is filed for condonation of delay which has occurred in preferring the appeal to assail the judgment and award of the Tribunal. Considering the averments, the application is allowed. Delay is condoned. The question of admissibility of interest for the period of delay is kept open to be agitated at the time of hearing of the main appeal. Rule is made absolute.
(A.G.URAIZEE, J) H.M. PATHAN
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!