Citation : 2022 Latest Caselaw 1148 Guj
Judgement Date : 2 February, 2022
C/CA/2035/2021 ORDER DATED: 02/02/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 2035 of 2021
In
F/CROSS OBJECTION NO. 10942 of 2021
================================================================
THAKOR (KOLI) JESARJI MANAJI
Versus
EXECUTIVE ENGINEER/GENERAL MANAGER & 1 other(s)
==============================================================================
Appearance:
MR TUSHAR CHAUDHARY(5316) for the Applicant(s) No. 1
for the Respondent(s) No. 1
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP for the Respondent(s) No. 2
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 02/02/2022
ORAL ORDER
Rule returnable forthwith. Ms. Archana U. Amin, learned advocate waives service of notice of rule on behalf of the respondent No.1 and Ms. Urmila N. Desai, learned AGP waives service of notice of rule on behalf of the respondent No.2.
Heard Mr. Tushar Chaudhary, learned advocate for the applicant, Ms. Archana U. Amin, learned advocate for respondent No.1 and Ms. Urmila N. Desai, learned AGP for respondent No.2.
This is an application under Section 5 of Limitation Act to condone delay which has occurred in preferring the appeal to assail the judgment and award of the reference Court.
Having heard learned advocates for the parties and having considered the averments of present application made in para - 2 to 4. I am of the view that the delay is satisfactorily and sufficiently explained.
In view of the above, the application is allowed. The delay which has occurred in preferring an appeal to assail the impugned judgment and award of the reference Court is hereby 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!