Gujarat High Court High Court

National vs Kailashben on 20 October, 2011

Gujarat High Court
National vs Kailashben on 20 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9276/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9276 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1574 of 2011
 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

KAILASHBEN
MAHENDRA @ LALABHAI RATHOD & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2,4 - 6,
9, 
None for Respondent(s) : 3, 
RULE UNSERVED for Respondent(s)
: 7 - 8. 
RULE NOT RECD BACK for Respondent(s) :
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 20/10/2011 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Referring
to the averments made in the application, there appears sufficient
ground for condoning the delay. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(G.B.SHAH,
J.)

Hitesh

   

Top