Gujarat High Court Case Information System
Print
CA/16632/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 16632 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3871 of 2010
=========================================
RAMILABEN
WD/O GIRISHBHAI @ JAGDISHBHAI REVABHAI PATEL & ORS
Versus
ARVINDKUMAR
NARANBHAI PATEL & ORS
=========================================
Appearance :
MR
YM THAKORE for
Applicants
RULE SERVED for Respondent No. 1
SERVED BY AFFIX.-
for Respondent No. 2
MR SANDIP C SHAH for Respondent No.
3
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1 The
present application is for condonation of delay of 20 days in
preferring the Appeal against the judgment and award dated
11.8.2010 passed by the Tribunal in MACP No. 946 of 2007, which is
impugned in this Appeal.
2 The
main contesting party – Insurance Company has been served and
Mr. Sandip C Shah, learned Advocate, has appeared for Respondent
No.3. The other respondents are also served, but none appears on
their behalf.
3 Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, the delay deserves to be
condoned and, therefore, condoned.
4 The
application is allowed according. Rule is made absolute.
(JAYANT
PATEL, J.)
(H.B.ANTANI,
J.)
pnnair
Top