Gujarat High Court
Oriental vs Nirmalaben on 17 February, 2011
Gujarat High Court Case Information System
Print
CA/11391/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11391 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2078 of 2010
=========================================================
ORIENTAL
INSURANCE CO LTD (HUB) - Petitioner(s)
Versus
NIRMALABEN
CHANDUBHAI BHOJAK & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
SERVED BY AFFIX.-(R) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2011
ORAL
ORDER
Though
served, none appears for the respondents.
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay in filing the appeal, is, therefore,
condoned and the application is granted. Rule is made absolute
accordingly.
First
Appeal to be listed for admission on 08.03.2011.
(K.S.JHAVERI,
J.)
niru*
Top