Gujarat High Court Case Information System
Print
CA/13318/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13318 of 2010
In
CROSS
OBJECTION (STAMP NUMBER) No. 94 of 2009
In
FIRST APPEAL No. 358 of 2009
=========================================================
NILESHKUMAR
S/O BHAILALBHAI VARIYA & 1 - Petitioner(s)
Versus
UNITED
INDIA INSURANCE COMPANY LTD., & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1 - 2.
MR VIBHUTI NANAVATI for Respondent(s) :
1,
MS MOXA THAKKAR, AGP for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 2,
UNSERVED-EXPIRED (R) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 27 days in
preferring the cross objections in First Appeal No. 358/2009, which
has been admitted.
The
main contesting respondent no. 1, who is appellant of the First
Appeal, has been served. Ms. Thakkar, Ld. AGP appears for respondent
no. 2. Presence of respondent no. 3 may not be required at this
stage.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out,
hence, delay deserves to be condoned and, therefore, condoned.
The
application is allowed to the aforesaid extent. Rule made absolute
accordingly.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top