Gujarat High Court
National vs Kailashben on 20 October, 2011
Gujarat High Court Case Information System
Print
CA/9276/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9276 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1574 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
KAILASHBEN
MAHENDRA @ LALABHAI RATHOD & 9 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2,4 - 6,
9,
None for Respondent(s) : 3,
RULE UNSERVED for Respondent(s)
: 7 - 8.
RULE NOT RECD BACK for Respondent(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/10/2011
ORAL
ORDER
Heard
learned advocates for the parties.
Referring
to the averments made in the application, there appears sufficient
ground for condoning the delay. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(G.B.SHAH,
J.)
Hitesh
Top