Gujarat High Court
Rule Served For vs – 2 on 9 December, 2010
Gujarat High Court Case Information System
Print
CA/12701/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12701 of 2010
In
FIRST
APPEAL (STAMP) No. 1902 of 2010
======================================
ORIENTAL
INSURANCE CO LTD (HUB)
Versus
HANSABEN
WD/O SATISHCHANDRA LALLUBHAI JADAV & OTHERS
======================================
Appearance :
MR
RITURAJ M MEENA for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 2,4 - 6.
MR MEHUL SHARAD SHAH for
Respondent(s) : 1 - 5.
- for Respondent(s) :
7,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
Mr
Meena, learned counsel for the applicant seeks permission to delete
respondent No.7 in this application. Respondent No.7 is permitted to
be deleted as far as delay condonation application is concerned.
This
is an application for condonation of delay in filing the appeal. For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
Office
is directed to list the main matter on 23rd December 2010.
(K.S.Jhaveri,
J.)
*mohd
Top