Gujarat High Court
Baluben vs Ramanbhai on 22 December, 2010
Gujarat High Court Case Information System
Print
CA/9064/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9064 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1060 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 1060 of 2010
=========================================================
BALUBEN
AMBALAL ZALA - Petitioner(s)
Versus
RAMANBHAI
SHIVABHAI ZALA & 1 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1, 1.2.1,1.2.2
RULE SERVED for Respondent(s) : 1
- 2.
MR AJAY R MEHTA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/12/2010
ORAL
ORDER
Though
served none appears for respondent no.1.
Learned
advocate Mr. Ajay Mehta appears for the respondent insurance company.
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay of 132 (one hundred and thirty two)
days is, therefore, condoned and the application is granted. Rule is
made absolute with no order as to costs.
First
Appeal to be listed for admission hearing on 28/12/2010.
(K.S.JHAVERI,
J.)
(ila)
Top