Gujarat High Court High Court

National vs Jamsingbhai on 4 March, 2010

Gujarat High Court
National vs Jamsingbhai on 4 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13256/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13256 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4668 of 2009
 

 
=========================================================

 

NATIONAL
INSURANCE CO.LTD - Petitioner(s)
 

Versus
 

JAMSINGBHAI
DALPATBHAI RATHVA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
MR HARDIK A DAVE for Respondent(s) : 1 -
4. 
RULE SERVED for Respondent(s) : 5 -
6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 04/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

For
the reasons stated in the application, the delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top