Citation : 2021 Latest Caselaw 13661 Guj
Judgement Date : 8 September, 2021
C/CA/861/2021 ORDER DATED: 08/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 861 of 2021
In
F/FIRST APPEAL NO. 6800 of 2020
================================================================
IMRAN VALIMOHAMMAD SORA
Versus
LH OF DECD PRAKASHBHAI BHIKHABHAI PARMAR BHIKHABHAI
PAMABHAI PARMAR
================================================================
Appearance:
MR V B MALIK(5071) for the Applicant(s) No. 1,2
NISHIT A BHALODI(9597) for the Respondent(s) No. 2
RULE SERVED(64) for the Respondent(s) No. 3,4
UNSERVED EXPIRED (R)(69) for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 08/09/2021
ORAL ORDER
Heard Mr. V.B. Malik, learned advocate for the applicants and Mr. Nishit B. Bhalodi, learned advocate for original claimants.
Present application is preferred to condone the delay which has occurred in preferring appeal to challenge the judgment and award dated 12.03.2019 passed by MACT (Aux.) at Dhoraji, District-Rajkot in MACP No.10/2017.
Considering the submissions of learned advocate and averments made in this application, delay is condoned. 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!