Gujarat High Court Case Information System
Print
CA/2139/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2139 of 2003
In
FIRST
APPEAL (STAMP NUMBER) No. 112 of 2003
=========================================================
NATIONAL
INSURANCE CO LTD. - Petitioner(s)
Versus
BHAGWATI
PRABHULAL TAILI, (MINOR)RERESENTED THROUGH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.1
DS AFF.NOT
FILED (N) for Respondent(s) : 2,
MR CB DASTOOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/08/2008
ORAL
ORDER
Heard
learned advocate Mr. Dakhsesh Mehta on behalf of applicant, learned
advocate Mr. FB Bhrahmbhatt appearing on behalf of respondent
claimant.
The
present application is filed with prayer to condone the delay of 43
days in filing first appeal before this Court.
I
have considered submissions made by both learned advocates and
considering averment made in this application followed by affidavit.
The delay of 43 days is condoned in the interest of justice as
sufficient cause has been shown by applicant to the satisfaction of
this Court.
Accordingly,
Rule is made absolute to that extent. No order as to cost.
Registry
of this Court is directed to notify first appeal (ST) no. 112/2003
on 13/8/2008 without fail.
(H.K.RATHOD,
J)
asma
Top