Gujarat High Court High Court

National vs Ashok on 7 April, 2010

Gujarat High Court
National vs Ashok on 7 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1294/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1294 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 274 of
2009 
 
=========================================================


 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

ASHOK
CHINDHA PATIL & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/04/2010  
 
ORAL ORDER

Heard
Mr. Dakshesh Mehta, learned advocate for the applicant. Though
served, no one has entered appearance on behalf of the opponents.

This
application, under Section 5 of the Limitation Act, has been taken
out by the appellant for condonation of delay of 54 days caused in
filing the above First Appeal.

Having
regard to the averments made in the application and submissions made
by the learned advocate for the applicant, since sufficient cause to
condone the delay is made out, the delay of 54 days in filing the
above First Appeal is condoned. The application is allowed in terms
of para 5(A).

Rule
is made absolute to the aforesaid extent.

[K.M.Thaker,
J.]

kdc

   

Top