Gujarat High Court Case Information System
Print
CA/871/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 871 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1902 of 2009
=========================================================
SIKANDAR
AHMED SAYID GUNIYA - Petitioner(s)
Versus
IQBAL
ABDULMAJID KHANDU & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR SUNIL
B PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/03/2010
ORAL
ORDER
This
application under Section-5 of the Limitation Act has been taken out
seeking condonation of delay of 413 (four hundred and thirteen) days
in filing the First Appeal against the judgment and award dated
3/11/2007 passed by Motor Accident Claims Tribunal (Aux.),
Panchmahals at Godhra in MACP No.1165 of 1997.
Heard
learned advocate for the contesting parties.
Having
regard to the submissions made during the hearing and the averments
made in para nos.3 to 6 of the application, it emerges that the
applicant has made out sufficient cause for condonation of delay and
has given satisfactory explanation for the delay caused in preferring
the First Appeal. Since the sufficient cause has been made for
condonation of delay, the relief prayed for in para-7(B) deserves to
be granted. Hence the relief prayed for in para-7(B) is granted.
Rule is made absolute to the aforesaid extent.
(K.M.THAKER,
J.)
(ila)
Top