Gujarat High Court High Court

National vs Unknown on 20 June, 2008

Gujarat High Court
National vs Unknown on 20 June, 2008
Bench: R.M.Doshit
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/4831/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4831 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 609 of 2008
 

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

 

NATIONAL
INSURANCE COMPANY - Applicant(s)
 

Versus
 

BAROT
RAJKISHORE NIRANJANBHAI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Applicant 
RULE SERVED for Opponent(s) : 1, 
MR TEJAS M BAROT for
Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M.DOSHIT    20th June, 2008
		
	

 

 
ORAL
ORDER

This
Application is made under Section 5 of the Limitation Act for
condonation of delay of 51 days occurred in filing the above Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 5 [A].

{Miss
R.M Doshit, J.}

prakash*