Citation : 2022 Latest Caselaw 58 Guj
Judgement Date : 3 January, 2022
C/CA/4440/2019 ORDER DATED: 03/01/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 4440 of 2019
In F/FIRST APPEAL NO. 35245 of 2019
==========================================================
STATE OF GUJARAT
Versus
RAMBHABEN KANJIBHAI
==========================================================
Appearance:
MR URMILA DESAI(1) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2,3,4,5,6,7
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 03/01/2022
ORAL ORDER
Heard Ms.Urmila Desai, learned AGP for the applicant. Though served, none appears on behalf of the respondents.
The present application under Section 5 of the Limitation Act is preferred to condone the delay which has occurred in preferring First Appeal to assail the impugned judgment and award.
Considering the averments made in this application, the delay is condoned. The application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J) ALI
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!