Gujarat High Court
Oriental vs Amratbhai on 29 September, 2008
Gujarat High Court Case Information System
Print
CA/9674/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9674 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 876 of 2008
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
AMRATBHAI
HARGOVANDAS PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/09/2008
ORAL
ORDER
1. Heard
learned advocate Mr.G.C.Majmudar for the applicant. Respondents
though served, no appearance is filed. Therefore, the matters have
been taken up for hearing in their absence.
2. Present
application has been filed with a prayer to condone the delay of 122
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 122 days in preferring the first appeal. Therefore, delay of
122 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top