Gujarat High Court
Oriental vs Sahantara on 29 November, 2010
Gujarat High Court Case Information System
Print
CA/9641/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9641 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1936 of 2010
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
SAHANTARA
WD/O HARSHADKUMAR AMBALAL RAO & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KK NAIR for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
SERVED
BY AFFIX.-(R) for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 29/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Though
notice of Rule is served on the respondents, they have chosen not to
contest.
2. This
is an application for condonation of delay of 11 days caused in
filing the Appeal.
3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top