Gujarat High Court
Ramsing vs Vinubhai on 23 October, 2008
Gujarat High Court Case Information System
Print
CA/9894/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9894 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3854 of 2007
=========================================================
RAMSING
CHANDUBHAI BADHAJI PATEL - Petitioner(s)
Versus
VINUBHAI
ZAVERBHAI NAYAK & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,MR HARDIK A DAVE for Petitioner(s) : 1,
SERVED
BY AFFIX.-(R) for Respondent(s) : 1 - 2.
MR MEHUL SHARAD SHAH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/10/2008
ORAL
ORDER
Heard
learned advocate Mr. HA Dave on behalf of applicant original
claimant, learned advocate Mr. Mehul Sarad Shah appearing for
respondent no. 3 insurance company, respondent no. 1 and 2 is
served, no appearance is filed by them.
Therefore,
matter is taken up for hearing. The present application is filed
with a prayer to condone delay of 187 days in filing first appeal.
Considering
submissions made by both learned advocates and averment made in this
application, delay of 187 days is condoned in the 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