Gujarat High Court
National vs Jamsingbhai on 4 March, 2010
Gujarat High Court Case Information System
Print
CA/13256/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13256 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 4668 of 2009
=========================================================
NATIONAL
INSURANCE CO.LTD - Petitioner(s)
Versus
JAMSINGBHAI
DALPATBHAI RATHVA & 5 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
MR HARDIK A DAVE for Respondent(s) : 1 -
4.
RULE SERVED for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
For
the reasons stated in the application, the delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top