Gujarat High Court High Court

United vs Unknown on 25 June, 2008

Gujarat High Court
United vs Unknown on 25 June, 2008
Bench: R.M.Doshit
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/4053/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4053 of 2008
 

In


 

FIRST
APPEAL (STAMP) No. 153 of 2008
 

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

 

UNITED
INDIA INSURANCE COMPANY LIMITED - Applicant(s)
 

Versus
 

CHANDUBHAI
RAVJIBHAI ISHNAVA (VAGHARI) & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Applicant(s) : 1, 
Opponent(s)
: 1 - 3
SERVED. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

Date
: 25/06/2008 

 

 
ORAL
ORDER

Though
served, the opponents have not entered appearance.

This
Application under Section 5 of the Limitation Act for condonation of
delay of 123 days occurred in filing the above Appeal has been taken
out by the appellant Ă˝ United India Insurance Company Limited.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 7(A).

(Ms.R.M.Doshit,
J.)

/moin