Gujarat High Court High Court

Galabhai vs Ramanbhai on 28 August, 2008

Gujarat High Court
Galabhai vs Ramanbhai on 28 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8122/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8122 of 2008
 

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

 

GALABHAI
MANGALBHAI PARMAR - Petitioner(s)
 

Versus
 

RAMANBHAI
SAKDABHAI PARMAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
NISHA M PARIKH for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1
- 2, 4, 
MR
MAULIK J SHELAT for
Respondent(s) : 3, 
RULE
UNSERVED for
Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Ms.Nisha Parikh for the applicant and learned
advocate Mr.M.J.Shelat for the Insurance Co.

2. This
Court has issued Rule on 17.7.2008 making it returnable on 13.8.2008.
Except respondent No.5, all the respondents have been served with
notice of Rule. However, no appearance is filed by them and no
advocate is engaged by them. Therefore, in their absence, the matter
is taken up for hearing.

3. Present
application has been filed with a prayer to condone the delay of 189
days caused in preferring the application for indigent person.

3. I
have considered the averments made in this application on affidavit
and the submissions made by learned advocate Ms.Parikh. Sufficient
cause has been shown by the applicant for condonation of delay of
189 days in preferring the application for indigent person.
Therefore, delay of 189 days caused in preferring application for
indigent person has been condoned as same is sufficiently explained
to the satisfaction of this Court. Accordingly, Rule is made
absolute to that extent.

(H.K.RATHOD,J.)
(vipul)

   

Top