Gujarat High Court High Court

United vs Samkherkhan on 27 August, 2008

Gujarat High Court
United vs Samkherkhan on 27 August, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/5394/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5394 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 822 of 2008
 

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

 

UNITED
INDIA ASSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

SAMKHERKHAN
NAVRANKHAN PATHAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SB Parikh for learned advocate Mr. RH Mehta on
behalf of applicant.

Rule
issued by this Court is served to respondent, but no appearance is
filed by respondents and no advocate is engaged by them.

The
present application is filed with a prayer to condone delay of 384
days in filing first appeal.

I
have considered submissions made by learned advocate Mr. Parikh and
considering averment made in this application followed by affidavit
and also considering affidavit of Mr. Ashokbhai Ratilal Shah, which
is at page 5, Annexure A. The delay of 384 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 that extent. No order as to cost.

(H.K.RATHOD,
J)

asma