Gujarat High Court Case Information System
Print
CA/1294/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1294 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 274 of
2009
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
ASHOK
CHINDHA PATIL & 1 - Respondent(s)
=========================================================
Appearance :
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/04/2010
ORAL ORDER
Heard
Mr. Dakshesh Mehta, learned advocate for the applicant. Though
served, no one has entered appearance on behalf of the opponents.
This
application, under Section 5 of the Limitation Act, has been taken
out by the appellant for condonation of delay of 54 days caused in
filing the above First Appeal.
Having
regard to the averments made in the application and submissions made
by the learned advocate for the applicant, since sufficient cause to
condone the delay is made out, the delay of 54 days in filing the
above First Appeal is condoned. The application is allowed in terms
of para 5(A).
Rule
is made absolute to the aforesaid extent.
[K.M.Thaker,
J.]
kdc
Top