Gujarat High Court Case Information System
Print
CA/8606/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8606 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 1597 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD THROUGH INCHARGE- LEGAL CELL - Petitioner(s)
Versus
ALTAFHUSSAIN
MEHMUDMIYA MALIK & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SHASHIKANT S GADE for
Petitioner(s) : 1,
MR
MAKHDUM Y MALEK for
Respondent(s) : 1,
MR
JA ADESHRA for
Respondent(s) : 2
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/09/2008
ORAL
ORDER
1. Heard learned advocate Mr.Shashikant Gade for the applicant and learned advocate Mr.N.Y.Malek for respondent No.1 and learned advocate Mr.J.A.Adeshara for respondent Nos.2 to 4.
2. Present civil application is filed with a prayer to condone the delay of 50 days in filing the first appeal.
3. I have considered the submissions made by respective parties. There is no counter filed by any of the respondent against the present application. Therefore, considering the averments made in this application, followed by affidavit, delay of 68 days is condoned in the interest of justice as sufficient cause has been shown by the applicant to the satisfaction of this Court. Accordingly, Rule is made absolute.
(H.K.Rathod,J.)
(vipul)
Top