Gujarat High Court
New vs Jiviben on 21 November, 2011
Gujarat High Court Case Information System
Print
CA/7227/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7227 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1163 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD., REGISTERED OFFICE AT 87, - Petitioner(s)
Versus
JIVIBEN
W/O BHOJABHAI BATHVAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
MR
KIRTIKANT DAVE for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/11/2011
ORAL
ORDER
Mr.
Kirtikant Dave, learned advocate appears for the respondents. Heard
learned advocates for the applicant. In view of the averments made
in the application, the delay caused in filing the first appeal is
required to be condoned. Accordingly, delay is condoned. Civil
application stands allowed accordingly. First appeal may come up for
hearing as to admission on 28.11.2011. Rule is made absolute
accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top