Gujarat High Court
Dhruviben vs National on 21 October, 2011
Gujarat High Court Case Information System
Print
CA/1880/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1880 of 2011
In
CROSS
OBJECTION (STAMP NUMBER) No. 209 of 2010
In
FIRST APPEAL No. 2835 of 2010
=========================================================
DHRUVIBEN
DIPAKKUMAR PATEL (MINOR) THROUGH BINABEN DIPAKU - Petitioner(s)
Versus
NATIONAL
INSURANCE COMPANY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DARJI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR DAKSHESH MEHTA
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 21/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 46 days in
preferring cross-objection in the proceedings of First Appeal
No.2835 of 2010.
Considering
the facts and circumstances and more particularly in view of the
fact that the First Appeal is preferred and admitted and in view the
circumstances mentioned in the application for condonation of delay,
delay deserves to be condoned and, therefore, condoned.
The
application is disposed of.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top