Gujarat High Court Case Information System
Print
CA/9825/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9825 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1877 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
WIDOW
MANGLA NANDU JADAV - Respondent(s)
=========================================================
Appearance
:
MR
VALMIK VYAS FOR MR SUNIL B PARIKH
for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR YOGEN N
PANDYA for Respondent(s) : 1.2.1
RULE NOT RECD BACK for
Respondent(s) : 1.2.2, 1.2.3, 1.2.4,1.2.5
RULE SERVED for
Respondent(s) : 1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 05/10/2010
ORAL
ORDER
1. The
applicant has preferred this application under Section 5 of the
Limitation Act seeking condonation of delay of 16 days occurred in
preferring the First Appeal.
2. Heard
learned advocates for the parties. Looking to the averments made in
this application, delay of 16 days occurred in preferring the First
Appeal is sufficiently explained. The averments made in this
application have remained uncontroverted.
3. In
view of this, the delay deserves to be condoned and is accordingly
condoned. Application is allowed. Rule is made absolute. Office is
directed to give number to the First Appeal and place it for hearing
in the next week.
(S.R.BRAHMBHATT,
J.)
Hitesh
Top