Gujarat High Court
Deviben vs Driver on 4 February, 2011
Gujarat High Court Case Information System
Print
CA/881/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 881 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 3065 of 2004
=========================================================
DEVIBEN
WD/O MAHESHKUMAR NANJOAL MACHANI & 4 - Petitioner(s)
Versus
DRIVER
OF TRUCK NO.D.E.G.4155 SATARAM KARAMCHAND MALHOTRA & 4 -
Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 5.
RULE UNSERVED for Respondent(s) : 1 - 2.
MR
HASMUKH THAKKER for Respondent(s) : 3,
RULE SERVED for
Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/01/2007
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Heard
the learned advocate for the applicants and Mr Thakker for respondent
No.3-Insurance Company.
Since
sufficient cause is shown, the delay of 3 days in filing the First
Appeal is condoned.
Rule
is made absolute.
The
application accordingly stands disposed of.
(M.S.
SHAH, J.)
(AKIL
KURESHI, J.)
zgs/-
Top