Gujarat High Court High Court

Oriental vs Becharbhai on 21 November, 2011

Gujarat High Court
Oriental vs Becharbhai on 21 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7286/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7286 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1569 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD., REGISTERED OFFICE AT ORIENTAL - Petitioner(s)
 

Versus
 

BECHARBHAI
RAMABHAI PARMAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 5. 
MR
HASMUKH THAKKER for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/11/2011 

 

 
 
ORAL
ORDER

Though
served none appears for the respondents no. 1 to 4. Heard learned
advocates for the applicant. In view of the averments made in the
application, the delay caused in filing the first appeal is required
to be condoned. Accordingly, delay is condoned. Civil application
stands allowed accordingly. First appeal may come up for hearing as
to admission on 28.11.2011. Rule is made absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top