Gujarat High Court High Court

New vs Ramvruksh on 18 June, 2008

Gujarat High Court
New vs Ramvruksh on 18 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/902/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 902 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

RAMVRUKSH
@ RAMBRIDGE MUNESHWAR YADAV & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2. 
RULE SERVED BY DS for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Ajay Mehta, learned advocates for the applicant. Though served
none appears. In view of the averments made in the application and
looking to the fact that the grounds mentioned in the application
appear to be genuine and have remained uncontroverted, the delay of
52 days caused in filing the first appeal is required to be condoned.
Accordingly, delay is condoned. Civil application stands allowed
accordingly. First appeal may come up for hearing as to admission in
the week commencing from 23.06.2008. Rule is made absolute
accordingly.

(S.R.BRAHMBHATT,
J.)

Divya//