Gujarat High Court High Court

Jainabbibi vs Abdulsakur on 12 April, 2010

Gujarat High Court
Jainabbibi vs Abdulsakur on 12 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/872/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 872 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 14 of 2010
 

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

 

JAINABBIBI
WD/O HAMIDKHAN - Petitioner(s)
 

Versus
 

ABDULSAKUR
ABDULGAFUR SHIAKH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA BUKHARI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
RULE
SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

Present
application under Section-5 of the Limitation Act is taken out
seeking condonation of delay of 86 days in filing the appeal against
the award dated 1/7/2009 passed by the Motor Accident Claims Tribunal
(Aux.), Ahmedabad in MACP No. 998 of 1999.

Heard
learned advocate Mr. M. A. Bukhari for the applicants and learned
advocate Mr. Thakker for the respondent no.2 insurance company.
Though served no one has entered appearance on behalf of respondent
no.1. The application is not opposed by the respondent no.1.

Having
regard to the averments made in the application and statement made by
learned advocate Mr. Bukhari appearing for the applicants, it emerges
that the applicant was not negligent in preferring the appeal in time
but was prevented for unavoidable reasons. The applicants have
tendered satisfactory explanation and sufficient cause has been made
out in support of the relief prayed for in para-5(A).

In
the facts and circumstances of the case, the application deserves to
be granted and the same is therefore granted. The relief prayed for
in para-5(A) is granted and delay of 86 days caused in preferring the
appeal is condoned. Rule is made absolute to the aforesaid extent.

(K.M.THAKER,
J.)

(ila)

   

Top