Gujarat High Court High Court

New vs Bhikhiben on 6 May, 2011

Gujarat High Court
New vs Bhikhiben on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10873/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10873 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1622 of 2008
 

 
 
=========================================================

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

BHIKHIBEN
RATUBHAI PARMAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) : 1, 3, 
RULE UNSERVED for Respondent(s) :
2, 
MR MAULIK J SHELAT for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. GC Majmudar on behalf of applicant. Rule
issued by this Court is served to respondent but no appearance is
filed by them, learned advocate Mr. Gade appearing for insurance
company.

The
present application is filed with a prayer to condone delay of 13
days in filing first appeal.

Considering
submissions made by learned advocates and averment made in this
application. The delay of 13 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. Registry of this Court is directed to notify
first appeal on 10/12/2008 for admission.

(H.K.RATHOD,
J)

asma

   

Top