Gujarat High Court High Court

Oriental vs Lalitaben on 18 November, 2010

Gujarat High Court
Oriental vs Lalitaben on 18 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10252/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10252 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1276 of 2010
 

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


 

ORIENTAL
INSURANCE CO LTD, REGISTERED OFFICE AT ORIENTAL - Petitioner(s)
 

Versus
 

LALITABEN
SURESHBHAI GAVIT & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR RAJNI H
MEHTA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 4. 
MR
JOY MATHEW for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case sufficient cause is
shown to condone the delay. The delay, is therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

First
Appeal to be listed for hearing on 30th November 2010.

(K.S.

Jhaveri,J.)

mary//

   

Top