Gujarat High Court Case Information System
Print
CA/10344/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10344 of 1996
In
FIRST APPEAL No. 5034 of 1996
To
CIVIL
APPLICATION No. 10345 of 1996
In
FIRST APPEAL No. 5035 of 1996
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
KAMLESH
M MAHESHWARI & 9 - Respondent(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 6,
9,
DELETED for Respondent(s) : 7,
NOTICE NOT RECD BACK for
Respondent(s) : 8,
(MR PV NANAVATI) for Respondent(s) : 10,
MR
VIBHUTI NANAVATI for Respondent(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/08/2008
ORAL
ORDER
Heard
learned advocate Mr. SB Parikh for learned advocate Mr. RH Mehta on
behalf of applicant, learned advocate Mr. Thomas for learned
advocate Mr. Nanavati for respondent no. 10. Notice served for
respondent no. 1 to 6 and 9, respondent no. 7 has been deleted and
notice not received back for respondent no. 8.
The
present applications are filed with a prayer to condone delay of 37
days in filing first appeal.
Therefore,
considering submissions made by both learned advocates and averment
made in this application followed by affidavit. The delay of 37
days is condoned in the interest of justice as sufficient cause has
been shown by applicant to the satisfaction of this Court.
Accordingly,
Rule is made absolute to the extent.
(H.K.RATHOD,
J)
asma
Top