Gujarat High Court High Court

Life vs Vasantkumar on 29 August, 2011

Gujarat High Court
Life vs Vasantkumar on 29 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7329/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7329 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 823 of 2006
 

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

 

LIFE
INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

VASANTKUMAR
NARANDAS MODI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM BHAGAT for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 29/08/2011 

 

 
				ORAL
ORDER

Heard.

On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

Office
is directed to list main appeal for hearing on 7th
September, 2011.

Mr.

I.M. Pandya,, learned Advocate, appears for the respondent in main
appeal.

(K.S.JHAVERI,J.)

pawan

   

Top