Gujarat High Court
Shakraji Ambaram Thakore vs Arvind Mills Ltd on 23 January, 2020
Author: R.P.Dholaria
Bench: R.P.Dholaria
C/FA/3628/2013 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 1 of 2014
In F/FIRST APPEAL NO. 3628 of 2013
With
CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 3 of 2014
In F/FIRST APPEAL NO. 3628 of 2013
With
CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 2 of 2019
In F/FIRST APPEAL NO. 3628 of 2013
With
CIVIL APPLICATION (FOR BRINGING HEIRS) NO. 1 of 2019
In F/FIRST APPEAL NO. 3628 of 2013
================================================================
SHAKRAJI AMBARAM THAKORE Versus ARVIND MILLS LTD ================================================================ Appearance:
ADVOCATE NOTICE SERVED for the PETITIONER(s) No. HARSHIT M KARATHIA for the PETITIONER(s) No. MR SHITAL R PATEL for the RESPONDENT(s) No. NEHA K BHATT for the RESPONDENT(s) No. RULE SERVED for the RESPONDENT(s) No. RULE UNSERVED for the RESPONDENT(s) No. UNSERVED EXPIRED (R) for the RESPONDENT(s) No. =============================================================== CORAM: HONOURABLE MR.JUSTICE R.P.DHOLARIA Date : 23/01/2020 COMMON IA ORDER IN CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 1 of 2014 AND CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 3 of 2014 AND CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 2 of 2019 Heard learned advocates for the respective parties.
2. Learned advocate Mr. Shital Patel has seriously contended that the delay is inordinate which was within the knowledge and the compromise was entered into with one of the appellants pending consideration of appeal and the delay is therefore does not deserve Page 1 of 2 Downloaded on : Sat Jan 25 21:41:53 IST 2020 C/FA/3628/2013 IA ORDER to be condoned.
3. Having heard learned advocates for the respective parties and on overall consideration of the matter, this Court is of the considered opinion that be that as it may and in view of what is contended by learned advocate Mr. Patel, his right is kept open for contesting the issue as regards selling part of his portion which may be appreciated by the appellate court in accordance with the provisions of law.
4. With the above observation, these applications seeking condonation of delay are allowed.
ORDER IN CIVIL APPLICATION (FOR BRINGING HEIRS) NO. 1 of 2019 Heard learned advocates for the respective parties.
Having heard learned advocates for the respective parties and having gone through the averments made in the application, this application for bringing legal heirs deserves to be allowed and is allowed accordingly.
(R.P.DHOLARIA, J) chandrashekhar Page 2 of 2 Downloaded on : Sat Jan 25 21:41:53 IST 2020