Gujarat High Court
Legal vs Sumankumar on 21 February, 2011
Gujarat High Court Case Information System
Print
CA/1483/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1483 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3896 of 2010
=========================================================
LEGAL
HEIRS OF DECEASED SURESH DUBEY, NILESHWARIDEVI SURESH- & 1 -
Petitioner(s)
Versus
SUMANKUMAR
NIRMAL BASU & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Mr.
Hakim learned counsel states that the applicant shall deposit the
amount of Rs. 3500/- towards the probable costs of the main
contesting Insurance Company, if this court is inclined to take
lenient view in the aspect of condonation of delay.
2. Rule
returnable on 14.3.2011.
3. The
amount of Rs. 3500/- to be deposited with this Court before
returnable date.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
mandora/
Top