Gujarat High Court High Court

Deviben vs Driver on 4 February, 2011

Gujarat High Court
Deviben vs Driver on 4 February, 2011
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/881/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 881 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3065 of 2004
 

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

 

DEVIBEN
WD/O MAHESHKUMAR NANJOAL MACHANI & 4 - Petitioner(s)
 

Versus
 

DRIVER
OF TRUCK NO.D.E.G.4155 SATARAM KARAMCHAND MALHOTRA & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 5. 
RULE UNSERVED for Respondent(s) : 1 - 2. 
MR
HASMUKH THAKKER for Respondent(s) : 3, 
RULE SERVED for
Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/01/2007 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Heard
the learned advocate for the applicants and Mr Thakker for respondent
No.3-Insurance Company.

Since
sufficient cause is shown, the delay of 3 days in filing the First
Appeal is condoned.

Rule
is made absolute.

The
application accordingly stands disposed of.

(M.S.

SHAH, J.)

(AKIL
KURESHI, J.)

zgs/-

   

Top