Gujarat High Court High Court

Oriental vs Sarifabai on 25 August, 2008

Gujarat High Court
Oriental vs Sarifabai on 25 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11054/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11054 of 2000
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 7277 of 2000
 

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

 

ORIENTAL
INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

SARIFABAI
SALIM SUMRA WD/O DECD SALIM AADAM SUMRA & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Petitioner(s) : 1, 
MR
MEHUL S SHAH for
Respondent(s) : 1
- 5. 
MR
SURESH M SHAH for
Respondent(s) : 1
- 5. 
SERVED
BY RPAD - (R) for
Respondent(s) : 6, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 7, 
RULE
SERVED for
Respondent(s) : 8, 
NOTICE
SERVED for
Respondent(s) :
9, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

1. In
the present application, this Court has issued Rule. Learned advocate
Mr.Mehul S. Shah is appearing on behalf of respondent Nos.1 to 5.
Rest of the respondents are served and respondent No.7 has expired,
who is the owner.

2. Present
application has been filed with a prayer to condone the delay of 28
days caused in preferring the First Appeal.

3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 28 days in preferring the first appeal. Therefore, delay of
28 days caused in preferring first appeal has been condoned.
Accordingly, present civil application is disposed of.

4. The
Registry is directed to register First Appeal (St.) Nos.7277 of 2000.

(H.K.RATHOD,J.)

(vipul)

   

Top