Gujarat High Court High Court

National vs Manjulaben on 25 October, 2010

Gujarat High Court
National vs Manjulaben on 25 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11868/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11868 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1946 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

MANJULABEN
WD/O DINESHBHAI G PATEL & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE NOT RECD
BACK for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 25/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 28 days in
preferring First Appeal against judgement and award passed by the
Tribunal which is impugned in the First Appeal.

Mr.

D.V.Bhati for Mr. Hiren Modi has appeared for the original
claimants. Considering the fact that the quantum is only under
challenge, the presence of respondent No.2 would not be required.

Considering
the fact and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient case is made out.

Hence,
delay deserves to be condoned and therefore condoned. Application
allowed to the aforesaid extent. Rule made absolute accordingly.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top