Gujarat High Court High Court

Baluben vs Ramanbhai on 22 December, 2010

Gujarat High Court
Baluben vs Ramanbhai on 22 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9064/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9064 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1060 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 1060 of 2010
 

 
 


 

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

 

BALUBEN
AMBALAL ZALA - Petitioner(s)
 

Versus
 

RAMANBHAI
SHIVABHAI ZALA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 1.2.1,1.2.2  
RULE SERVED for Respondent(s) : 1
- 2. 
MR AJAY R MEHTA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/12/2010 

 

 
 


 

 
ORAL
ORDER

Though
served none appears for respondent no.1.

Learned
advocate Mr. Ajay Mehta appears for the respondent insurance company.

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay of 132 (one hundred and thirty two)
days is, therefore, condoned and the application is granted. Rule is
made absolute with no order as to costs.

First
Appeal to be listed for admission hearing on 28/12/2010.

(K.S.JHAVERI,
J.)

(ila)

   

Top