Gujarat High Court
National vs Halimaben on 12 July, 2010
Gujarat High Court Case Information System
Print
CA/5001/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5001 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3 of 2010
=========================================================
NATIONAL
INSURANCE CO. LTD., REGIONAL OFFICE AT HASUBHAI - Petitioner(s)
Versus
HALIMABEN
HUSENBHAI SHEKH (MOTHER) - Respondent(s)
=========================================================
Appearance :
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
RULE NOT RECD BACK for
Respondent(s) : 1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/07/2010
ORAL
ORDER
Heard
learned Advocate Mr. Parikh for the insurance company. Learned
Advocate submitted that there was delay of 40 days in filing the
First Appeal.
Rule
was issued by this Court on 07.05.2010, returnable on 28.06.2010.
Though served, nobody appears. Opponent No.1/4 is an owner of the
vehicle. Therefore, he is not a contesting party. For the submissions
made by the learned Advocate for the insurance company and the
contents of the application, the same is allowed.
Delay
condoned. Rule is made absolute. Registry is directed to place the
First Appeal for admission hearing on 16th July, 2010.
(RAVI
R. TRIPATHI, J.)
jani
Top