Gujarat High Court High Court

New vs Lalaji on 30 July, 2008

Gujarat High Court
New vs Lalaji on 30 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1360/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1360 of 2003
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 50 of 2003
 

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

 

NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
 

Versus
 

LALAJI
MULJI TRANSPORT CO. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
MR
MN MEHTA for
Respondent(s) : 1, 
None
for Respondent(s) : 2, 
RULE
SERVED for
Respondent(s) : 2.2.1,
2.2.2,
2.2.3,2.2.4
 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 2.2.5
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/07/2008 

 

ORAL
ORDER

1. Heard
learned advocate Mr. S.B. Parikh appearing on behalf of applicant and
learned advocate Mr. Vikram Thakor appearing on behalf of respondent
claimant.

2. The
present application is filed by Insurance Company with a prayer to
condone the delay of 33 days in filing First Appeal.

3. I
have considered the submissions made by both the learned advocate and
also considering the averments made in this application on oath, the
delay of 33 days in filing First Appeal is hereby condoned as
sufficient cause is shown by applicant in the interest of justice and
prayer made in Para 10(a) is granted.

4. Accordingly,
present Civil Application is disposed of.

5. Let
registry may register the First Appeal and notify the same for
admission on 1st
August 2008.

6. Registry
is directed to notify Civil Application No.8584 of 2008 along with
First Appeal on 1st August 2008.

[H.K.

RATHOD, J.]

#Dave

   

Top