Gujarat High Court High Court

New vs Kamlesh on 5 August, 2008

Gujarat High Court
New vs Kamlesh on 5 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10344/1996	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10344 of 1996
 

In
FIRST APPEAL No. 5034 of 1996
 

To


 

CIVIL
APPLICATION No. 10345 of 1996
 

In
FIRST APPEAL No. 5035 of 1996
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

KAMLESH
M MAHESHWARI & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 6,
9, 
DELETED for Respondent(s) : 7, 
NOTICE NOT RECD BACK for
Respondent(s) : 8, 
(MR PV NANAVATI) for Respondent(s) : 10, 
MR
VIBHUTI NANAVATI for Respondent(s) :
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SB Parikh for learned advocate Mr. RH Mehta on
behalf of applicant, learned advocate Mr. Thomas for learned
advocate Mr. Nanavati for respondent no. 10. Notice served for
respondent no. 1 to 6 and 9, respondent no. 7 has been deleted and
notice not received back for respondent no. 8.

The
present applications are filed with a prayer to condone delay of 37
days in filing first appeal.

Therefore,
considering submissions made by both learned advocates and averment
made in this application followed by affidavit. The delay of 37
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 the extent.

(H.K.RATHOD,
J)

asma

   

Top