Gujarat High Court Case Information System
Print
CA/4430/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4430 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3316 of 2010
=======================================================
ORIENTAL
INSURANCE CO LTD (HUB) - Petitioner(s)
Versus
PATEL
MAHENDRABHAI MULCHANDBHAI & 2 - Respondent(s)
=======================================================
Appearance :
MR
RITURAJ M MEENA for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 3.
MR JIGAR G GADHAVI for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/07/2011
ORAL
ORDER
The
present application has been filed for condonation of delay caused in
filing aforesaid First Appeal.
Heard
learned counsel, Mr.Ruturaj Meena for the appellant and learned
counsel, Mr.Jigar Gadhvi for the respondent no.3. None for the
respondent nos.1 & 2.
In
view of the guidelines laid down with regard to the approach to be
adopted while considering such application by catena of judicial
pronouncement, the present application deserves to be allowed.
Accordingly,
the present application stands allowed in terms of Para No.4(A).
Delay of 141 days caused in filing aforesaid First Appeal is
condoned. Rule is made absolute.
Office
to place aforesaid First Appeal on board for admission hearing.
(RAJESH
H.SHUKLA, J.)
/patil
Top