Gujarat High Court Case Information System
Print
CA/4559/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4559 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 425 of 2011
=========================================
IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
Versus
HEIRS
OF DECEASED VINUBHAI @ VINODBHAI MAHIJIBHAI PARMAR & 4 -
Respondent(s)
=========================================
Appearance :
MR
AJAY R MEHTA for
Petitioner(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2011
ORAL
ORDER
1.0. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant Insurance Company to condone the delay of 42 days in
preferring the First Appeal.
2.0. Though served
nobody appears on behalf of the respondent. Hence, it appears that
there is no opposition to the present application. Under the
circumstances and even otherwise considering averments made in the
application in support of prayer to condone the delay and as
sufficient cause is shown, delay caused in preferring the First
Appeal is hereby condoned. Rule is made absolute to the aforesaid
extent. No costs.
(M.R.SHAH,
J.)
kaushik
Top