Gujarat High Court High Court

Kantaben vs Dalubhai on 4 February, 2011

Gujarat High Court
Kantaben vs Dalubhai on 4 February, 2011
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7629/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7629 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1538 of 2005
 

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

 

KANTABEN
JAMNADAS - Petitioner(s)
 

Versus
 

DALUBHAI
B.VALA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHAKTISINH GOHIL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
RULE
SERVED for Respondent(s) : 1 - 2. 
RULE UNSERVED for Respondent(s)
: 3, 
MR MAULIK J SHELAT for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/01/2007  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Heard
Mr Gohil for the applicant and Mr Maulik Shelat for United India
Insurance Co. Ltd.- insurer of both the vehicles involved in the
accident.

In
the facts and circumstances of the case, since sufficient cause is
shown, the delay of 204 days in filing the First Appeal is condoned.

Rule
is made absolute.

The
application accordingly stands disposed of.

(M.S.

SHAH, J.) (AKIL KURESHI, J.)

zgs/-

   

Top