Gujarat High Court Case Information System
Print
CA/12105/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12105 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 270 of 2009
=====================================
AMRISHBHAI
MANILAL PATEL - Petitioner(s)
Versus
SHABBIR
HUSSAIN GHULAMHUSSAIN FAKIR & 2 - Respondent(s)
=====================================
Appearance
:
MR PRANAV M RAVAL for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
RULE SERVED for Respondent(s) :
3,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/01/2010
ORAL
ORDER
1. Heard,
learned Advocate Mr. Pranav Raval, appearing on behalf of applicant.
The respondent no. 1 – Shabbir Hussain Ghulamhussain Fakir and
respondent no. 2 – Devangbhai Naranbhai Waghela have personally
remained present before this Court. Rule is served to respondent no.
3 – New India Assurance Co. Ltd. but no appearance is filed by
respondent no. 3.
2. This
application is preferred by application – claimant with a prayer to
condone delay of 16 days in filing First Appeal.
3. Considering
submissions made by learned Advocate Mr. Raval, Party in Person –
respondent nos. 1 & 2 and also considering averments made in this
application supported with affidavit, delay of 16 days is condoned in
the interest of justice as sufficient cause is shown by the applicant
to the satisfaction of this Court. Rule is made absolute
accordingly.
[
H. K. Rathod, J. ]
hiren
Top