Gujarat High Court High Court

National vs Amrutaben on 25 November, 2010

Gujarat High Court
National vs Amrutaben on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10091/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10091 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6037 of 2009
 

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

NATIONAL
INSURANCE COMPANY LIMITED THRO'AUTHORISED SIGNATORY - Petitioner(s)
 

Versus
 

AMRUTABEN
MELABHAI BHARVAD & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MAULIK J
SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2. 
MR.HIREN M
MODI for Respondent(s) : 1.2.4,1.2.5
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
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