Gujarat High Court
Aftabahemad vs Chairman on 26 September, 2011
Gujarat High Court Case Information System
Print
CA/7833/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7833 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 787 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9239 of 2010
=========================================================
AFTABAHEMAD
H PATHAN - Petitioner(s)
Versus
CHAIRMAN,
LIFE INSURANCE CORPORATION OF INDIA & 2 - Respondent(s)
=========================================================
Appearance :
MR
RAMNANDAN SINGH for Petitioner(s) : 1,
MR AK CLERK for
Respondent(s) :
1-3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard
learned counsel for the respective parties.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
Office
is directed to list main matter for hearing on 04.10.2011.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top