Gujarat High Court High Court

Dhruviben vs National on 21 October, 2011

Gujarat High Court
Dhruviben vs National on 21 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1880/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1880 of 2011
 

In


 

CROSS
OBJECTION (STAMP NUMBER) No. 209 of 2010
 

In
FIRST APPEAL No. 2835 of 2010
 

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

 

DHRUVIBEN
DIPAKKUMAR PATEL (MINOR) THROUGH BINABEN DIPAKU - Petitioner(s)
 

Versus
 

NATIONAL
INSURANCE COMPANY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DARJI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR DAKSHESH MEHTA
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 21/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 46 days in
preferring cross-objection in the proceedings of First Appeal
No.2835 of 2010.

Considering
the facts and circumstances and more particularly in view of the
fact that the First Appeal is preferred and admitted and in view the
circumstances mentioned in the application for condonation of delay,
delay deserves to be condoned and, therefore, condoned.

The
application is disposed of.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top