Gujarat High Court
=========================================Appearance vs Mr R.K.Mansuri For on 12 October, 2011
Gujarat High Court Case Information System
Print
CA/8899/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8899 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1637 of 2011
=========================================
ORIENTAL
INSURACEN COMPANY
Versus
RATHOD
JAGATSINH SHIVSINH & 2
=========================================Appearance
:
MR DAKSHESH
MEHTA for
the Applicant
MR R.K.MANSURI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 12/10/2011
ORAL
ORDER
Heard
the learned advocates for the parties.
Referring
to the averments made in the application, there appears sufficient
ground for condoning the delay. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(G.B.
SHAH, J.)
omkar
Top