Gujarat High Court High Court

New vs Jagdish on 2 December, 2010

Gujarat High Court
New vs Jagdish on 2 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10509/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10509 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1689 of 2010
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

JAGDISH
LAXMIDAS MOCHI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
RULE NOT
RECD BACK for Respondent(s) : 1, 3, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Heard.

Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in filing th appeal. Hence, delay
is condoned. Rule is made absolute with no order as to costs.
Application stands disposed of accordingly.

First
Appeal to be listed for admission on 14.12.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top