Gujarat High Court
New vs Ramvruksh on 18 June, 2008
Bench: S.R.Brahmbhatt
CA/902/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 902 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 4 of 2008 ========================================================= NEW INDIA ASSURANCE CO LTD - Petitioner(s) Versus RAMVRUKSH @ RAMBRIDGE MUNESHWAR YADAV & 2 - Respondent(s) ========================================================= Appearance : MR AJAY R MEHTA for Petitioner(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1 - 2. RULE SERVED BY DS for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 18/06/2008 ORAL ORDER
Heard
Mr. Ajay Mehta, learned advocates for the applicant. Though served
none appears. In view of the averments made in the application and
looking to the fact that the grounds mentioned in the application
appear to be genuine and have remained uncontroverted, the delay of
52 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
the week commencing from 23.06.2008. Rule is made absolute
accordingly.
(S.R.BRAHMBHATT,
J.)
Divya//