Gujarat High Court Case Information System
Print
CA/5101/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5101 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 852 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY LTD, JUNAGADH - Petitioner(s)
Versus
KESHUBHAI
DEVABHAI CHAUHAN & 5 - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 02/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application is for condonation of delay of 70 days in
preferring Appeal against judgment and award passed by the Tribunal,
which is impugned in this First Appeal.
2. Mr.
Jayesh Barot, learned Advocate, appears for the original claimant –
the main contesting party, and he states that the delay may be
condoned.
3. Considering
the facts and circumstances, and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned, hence, it is condoned. The
application is allowed to the aforesaid extent. Rule made absolute.
First
Appeal to be listed for hearing on 12.08.2011.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top