Gujarat High Court
National vs Masihankhatun on 28 September, 2011
Gujarat High Court Case Information System
Print
CA/8881/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.8881 of 2011
In
FIRST
APPEAL (STAMP) No.414 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY LTD - Petitioner(s)
Versus
MASIHANKHATUN
WD/O MARUKHUSEN MHOMAD IDRIS ANSARI & 6 - Respondent(s)
=========================================================
Appearance
:
MR NAGESH C SOOD for Petitioner(s)
: 1,
RULE SERVED for Respondent(s) : 1 - 5, 7,
UNSERVED-EXPIRED
(R) for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 05 days in
preferring the first appeal against the judgment and award passed by
the Tribunal, which is impugned in the first appeal.
The main contesting parties, the
original claimants, are served, none appears on their behalf.
Considering the facts and
circumstances and in view of the grounds stated in the application
for condonation of delay, sufficient cause is made out and hence,
delay deserves to be condoned and therefore, condoned. Application is
allowed to the aforesaid extent. RULE made absolute.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[
R.M.CHHAYA, J]
Bhavesh*
Top