Gujarat High Court
New vs Lallo on 18 June, 2008
Bench: S.R.Brahmbhatt
CA/3290/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 3290 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 4379 of 2007 ========================================================= NEW INDIA ASSURANCE CO. LTD. - Petitioner(s) Versus LALLO @ KANUBHAI BHAILALBHAI PARMAR & 1 - Respondent(s) ========================================================= Appearance : MR KV GADHIA for Petitioner(s) : 1, MR MTM HAKIM for Respondent(s) : 1, RULE SERVED for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 18/06/2008 ORAL ORDER
Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay of 03 days caused in
filing the first appeal is required to be condoned. Accordingly,
delay is condoned. Civil application stands allowed accordingly.
First appeal may come up for hearing as to admission in due course.
Rule is made absolute accordingly.
(S.R.BRAHMBHATT,
J.)
Divya//