Gujarat High Court
National vs Indian on 14 December, 2010
Gujarat High Court Case Information System Print CA/11870/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 11870 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 2379 of 2010 To CIVIL APPLICATION No. 11871 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 2380 of 2010 ========================================================= NATIONAL INSURANCE COMPANY LIMITED THROUGH REGIONAL OFFICE - Petitioner(s) Versus INDIAN ROADLINES PROP. P.V. MANEK & 2 - Respondent(s) ========================================================= Appearance : MR VIBHUTI NANAVATI for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1 - 2. None for Respondent(s) : 3, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6 MR PREMAL S RACHH for Respondent(s) : 3.2.1 ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 14/12/2010 ORAL ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
applications are granted. Rule is made absolute with no order as to
costs.
The
main matters to come up on Admission Board on 22nd
December 2010.
(K.S.JHAVERI,J.)
pawan
Top