Gujarat High Court High Court

New vs Lallo on 18 June, 2008

Gujarat High Court
New vs Lallo on 18 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/3290/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3290 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4379 of 2007
 

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

 

NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

LALLO
@ KANUBHAI BHAILALBHAI PARMAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV GADHIA for
Petitioner(s) : 1, 
MR MTM HAKIM for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay of 03 days 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 in due course.
Rule is made absolute accordingly.

(S.R.BRAHMBHATT,
J.)

Divya//