Gujarat High Court High Court

Bajaj vs Mustufamiya on 23 February, 2011

Gujarat High Court
Bajaj vs Mustufamiya on 23 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16881/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16881 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3533 of 2010
 

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

 

BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

MUSTUFAMIYA
HUSSAINMIYA MALEK & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/02/2011
 

ORAL
ORDER

Heard.

In view of the averments made in the application, sufficient cause is
shown to condone the delay. Hence, the application is hereby allowed.
The delay of two days caused in preferring the captioned First
Appeal is hereby condoned. Rule is made absolute.

The
First Appeal be
listed for admission hearing on 08th March 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top