Gujarat High Court High Court

Jyotindrakumar vs Kana on 8 October, 2008

Gujarat High Court
Jyotindrakumar vs Kana on 8 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3561/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3561 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3239 of 2007
 

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

 

JYOTINDRAKUMAR
RANCHHODLAL PANDIT & 3 - Petitioner(s)
 

Versus
 

KANA
JIVAN AYAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS P SATTA for
Petitioner(s) : 1
- 4. 
RULE
SERVED for
Respondent(s) : 1, 
RULE
UNSERVED for
Respondent(s) : 2, 
MR
GC MAZMUDAR for
Respondent(s) : 3, 
MR
HG MAZMUDAR for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr.Tejas P. Satta for the applicants and learned
advocate Mr.Majmudar for respondent No.3. Respondent No.1 though
served, no appearance is filed. Respondent No.2 ? owner remain
unserved. But for this application, once the Insurance Co. is
appearing and therefore, there is no need to wait for the owner.

2. Present
application has been filed with a prayer to condone the delay of 236
days caused in preferring the First Appeal.

3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 236 days in preferring the first appeal. Therefore, delay of
236 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.

(H.K.RATHOD,J.)
(vipul)

   

Top