Gujarat High Court Case Information System
Print
CA/15815/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15815 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 830 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY LTD - Petitioner(s)
Versus
HARESHBHAI
VELJIBHAI ITALIA DECEASED THROUGH LEGAL HEIR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NAGESH C SOOD for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 17/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 14 days in
preferring the appeal against the judgement and order of the
Tribunal dated 18.1.1998 in MACP No.270 of 1999.
Heard
Mr.Sood, learned Counsel for the applicant – appellant and
Mr.Umang Vyas, learned Counsel for the original claimants –
opponents No.1 and 2. Other opponents are served, but none appears.
Considering
the facts and circumstances and in view the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is allowed to the aforesaid extent. Rule made absolute
accordingly.
The
appeal be listed for hearing on 22.2.2011.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top