Gujarat High Court Case Information System
Print
CA/3561/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3561 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3239 of 2007
=========================================================
JYOTINDRAKUMAR
RANCHHODLAL PANDIT & 3 - Petitioner(s)
Versus
KANA
JIVAN AYAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS P SATTA for
Petitioner(s) : 1
- 4.
RULE
SERVED for
Respondent(s) : 1,
RULE
UNSERVED for
Respondent(s) : 2,
MR
GC MAZMUDAR for
Respondent(s) : 3,
MR
HG MAZMUDAR for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/10/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Tejas P. Satta for the applicants and learned
advocate Mr.Majmudar for respondent No.3. Respondent No.1 though
served, no appearance is filed. Respondent No.2 ? owner remain
unserved. But for this application, once the Insurance Co. is
appearing and therefore, there is no need to wait for the owner.
2. Present
application has been filed with a prayer to condone the delay of 236
days caused in preferring the First Appeal.
3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 236 days in preferring the first appeal. Therefore, delay of
236 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top