Gujarat High Court
Royal vs Ranjanben on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/4506/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4506 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 479 of 2011
=========================================================
ROYAL
SUNDARAM ALLIANCE INSURANCE COMPANY LIMITED, - Petitioner(s)
Versus
RANJANBEN
RASIKBHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 21.6.2011 on condition that the applicant shall deposit
an amount of Rs.3,000/- towards probable cost of the respondents on
the aspect of delay. The amount to be deposited before the returnable
date.
(Jayant Patel, J.)
(J. C. Upadhyaya, J.)
kks
Top