Gujarat High Court
National vs Indian on 14 December, 2010
Gujarat High Court Case Information System
Print
CA/11870/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11870 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2379 of 2010
To
CIVIL
APPLICATION No. 11871 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2380 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY LIMITED THROUGH REGIONAL OFFICE - Petitioner(s)
Versus
INDIAN
ROADLINES PROP. P.V. MANEK & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
None
for Respondent(s) : 3, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6
MR PREMAL
S RACHH for Respondent(s) : 3.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/12/2010
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
applications are granted. Rule is made absolute with no order as to
costs.
The
main matters to come up on Admission Board on 22nd
December 2010.
(K.S.JHAVERI,J.)
pawan
Top