Gujarat High Court High Court

Chauhan vs Dineshkumar on 7 October, 2008

Gujarat High Court
Chauhan vs Dineshkumar on 7 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2229/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2229 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1915 of 2007
 

 
 
=========================================================

 

CHAUHAN
DHARMARAJSINGH BEJNATHSINGH & 6 - Petitioner(s)
 

Versus
 

DINESHKUMAR
RASIKLAL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VILAV K BHATIA for
Petitioner(s) : 1 - 7. 
RULE UNSERVED for Respondent(s) : 1 - 2,
5, 
RULE SERVED for Respondent(s) : 3 - 4. 
MR HEMANT S SHAH for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.V.K.Bhatia on behalf of applicant and learned
advocate Mr.H.S.Shah for respondent Nos.3 and 6 ? another insurance
Company. Though served, no appearance is filed in the present
proceedings. The Rule issued by this Court remained unserved in
respect of respondents No.1, 2 and 5, who are the owner and driver of
the vehicle in question.

2. Present
application has been filed with a prayer to condone the delay of 556
days caused in preferring the First Appeal.

3. Learned
Advocate Mr.Bhatia submitted that one Civil Application for
condonation of delay bearing No.9846 of 2007 filed in Misc. Civil
Application (St.) No.1244 of 2007 where the same number of 566 days
delay has been condoned by this Court on 05.10.2007.

4. In
aforesaid order dated 05.10.2007 the delay of 556 days is condoned in
the interest of justice.

5. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 556 days in preferring the first appeal. Therefore, delay of
556 days caused in preferring first appeal has been condoned.
Accordingly, present civil application is disposed of.

4. The
Registry is directed to register First Appeal (St.) No.1915 of 2007
and circulate for admission.

(H.K.RATHOD,J.)

bddave

   

Top