Gujarat High Court
Life vs Vasantkumar on 29 August, 2011
Gujarat High Court Case Information System
Print
CA/7329/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7329 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 823 of 2006
=========================================================
LIFE
INSURANCE CORPORATION - Petitioner(s)
Versus
VASANTKUMAR
NARANDAS MODI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HM BHAGAT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
Office
is directed to list main appeal for hearing on 7th
September, 2011.
Mr.
I.M. Pandya,, learned Advocate, appears for the respondent in main
appeal.
(K.S.JHAVERI,J.)
pawan
Top