Gujarat High Court High Court

Ranjanba vs Rami on 10 May, 2010

Gujarat High Court
Ranjanba vs Rami on 10 May, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3460/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3460 of 2010
 

 


 

 


 

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

 

RANJANBA
WD/O JENUSINH BHUPATSINH PARMAR & 3 - Petitioner(s)
 

Versus
 

RAMI
BAKABHAI MOHANBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LM CHHABLANI for
Petitioner(s) : 1 - 4. 
RULE SERVED BY DS for Respondent(s) :
1, 
MRS VASAVDATTA BHATT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/05/2010 

 

 
 
ORAL
ORDER

The
applicants seek to challenge an award dated 12.02.2009 passed by the
learned Motor Accident Claims Tribunal (Auxi), Sabarkantha at
Himmatnagar in Motor Accident Claim Petition No.594/2010, as
indigent person. The applicants have preferred an application being
Misc. Civil Application No.294/2009 for the said purposes. In
preferring the application, delay of 70 days has been caused. For
seeking condonation of delay in preferring the Misc. Civil
Application No.294/2010, the applicants have preferred present
application.

Having
regard to the averments made in the application and after considering
the submissions by Mr. L.M. Chhablani learned advocate for the
applicants and
Mrs. Vasavdatta Bhatt learned advocate for the opponents, it emerges
that the applicants have given satisfactory explanation and have made
out sufficient cause to condone delay caused in preferring the
application. Since sufficient cause has been made out for condonation
of delay, the relief prayed for in para-12(a) deserves to be granted.
Hence the relief prayed for in para-12(a) is granted. Delay of 70
days caused in preferring the application is condoned. Rule is made
absolute to the aforesaid extent.

(K.M.Thaker,J.)

rakesh/

   

Top