Gujarat High Court Case Information System
Print
CA/409/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 409 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4121 of 2010
=========================================================
ORIENTAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
DEVIBEN
BECHRA CHAUHAN & 8 - Respondent(s)
=========================================================
Appearance :
MR
RITURAJ M MEENA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 6,
9,
SERVED BY RPAD - (R) for Respondent(s) : 1,
MR DN KIRATSATA
for Respondent(s) : 1 - 2.
RULE UNSERVED for Respondent(s) : 7 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/03/2011
ORAL
ORDER
1. Learned
counsel for the applicant seeks permission to delete respondent nos.7
& 8 herein as party-respondents from the present proceedings.
Permission is granted. Respondent nos.7 & 8 are ordered to be
deleted as party-respondents.
2. Heard.
Though served none appears on behalf of respondent nos.1 to 6 &
9. Considering the facts of the case, sufficient cause has been shown
to condone the delay caused in filing the appeal. Hence, the delay is
condoned. The application stands disposed of accordingly. Rule is
made absolute.
3. The
main matter to come up for admission hearing on 29.03.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top