Gujarat High Court High Court

Mahvirsing vs Unknown on 16 February, 2010

Gujarat High Court
Mahvirsing vs Unknown on 16 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1704/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1704 of 2010
 

In


 

FIRST
APPEAL No. 337 of 2010 

 

		FIRST
APPEAL (STAMP NUMBER) No. 6 of
2010 
 
=========================================================

 

MAHVIRSING
RAMSING RAJPUT   Applicant 

 

Versus
 

JITUBHAI
ANUBHAI & 5   Opponents.
 

=========================================================
 
Appearance
: 
MR
PARESH M DARJI for
Applicant.  
MR VIBHUTI NANAVATI  for Opponent No.3.
 

Non for
Opponents No.1-2,
4-5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Paresh M.Darji on behalf of applicant and learned
advocate Ms.Ami Patel for Mr.Vibhuti Nanavati on behalf of opponent
No.3 United India Insurance Company.

2. This
application is preferred by applicant-claimant with a prayer to
condone delay of 158 days in filing First Appeal.

3. Considering
the submissions made by both learned advocates and considering
averments made in this application supported with affidavit, delay of
158 days is condoned in interest of justice as sufficient cause is
shown by applicant to satisfaction of this Court. Accordingly
present application is allowed.

4. Registry
is directed to register First Appeal (Stamp) No. 6 of 2010 as delay
is condoned by this Court today.

(H.K.

RATHOD, J. )

syed/

   

Top