Gujarat High Court Case Information System
Print
CA/958/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 958 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5630 of 2009
With
CIVIL
APPLICATION No. 642 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 5631 of 2009
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED THROUGH ITS LEGAL CELL -
Petitioner(s)
Versus
B
J CHAUHAN & 3 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,3 -
4.
MS KIRAN D PANDEY for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2010
ORAL
ORDER
Heard
learned advocate Mr. Nanavati on behalf of applicant, learned
advocate Ms. KD Pandey on behalf of respondent no. 2. Rule has been
served to respondent claimant but no appearance is filed by any of
respondent and no advocate is engaged by respondent claimant.
This
two applications are filed with a prayer to condone delay of 617
days in filing first appeal. Considering submission made by both
learned advocates and averment made in this applications, supported
with affidavit, delay of 617 days is condoned in interest of justice
as sufficient cause is shown by applicant to the satisfaction of
this Court.
Accordingly,
Rule is made absolute.
(H.K.RATHOD,
J)
asma
Top