Gujarat High Court High Court

Jayantibhai vs Indrajit on 20 June, 2011

Gujarat High Court
Jayantibhai vs Indrajit on 20 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16583/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16583 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2994 of 2010
 

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


 

JAYANTIBHAI
RAMBHAI PRAJAPATI & 1 - Petitioner(s)
 

Versus
 

INDRAJIT
KESHAVLAL PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DHARMESH V SHAH for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 20/06/2011 

 

ORAL
ORDER

1. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant herein -appellant-original claimant to condone the
delay of 109 days in preferring the First Appeal challenging the
judgment and order dated 11.2.2010 passed by the Motor Accident Claim
Tribunal, Surat passed below Exh.35 in MACP No.268 of 1995 in so far
as not awarding full claim as prayed for. Though served, nobody
appears on behalf of the respondent. Hence, it appears that there is
no opposition to the present application. Even otherwise, considering
the the averments in the application in support of prayer to condone
the delay and as sufficient cause is shown and so as to give one
additional opportunity to applicants to submit the case on merits
rather than non suiting them on the technical ground of delay, delay
caused in preferring the appeal is hereby condoned. Rule is made
absolute to the aforesaid extent. No costs.

(M.R.SHAH,
J.)

kaushik

   

Top