Gujarat High Court
Oriental vs Becharbhai on 21 November, 2011
Gujarat High Court Case Information System
Print
CA/7286/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7286 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1569 of 2011
=========================================================
ORIENTAL
INSURANCE CO LTD., REGISTERED OFFICE AT ORIENTAL - Petitioner(s)
Versus
BECHARBHAI
RAMABHAI PARMAR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 5.
MR
HASMUKH THAKKER for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/11/2011
ORAL
ORDER
Though
served none appears for the respondents no. 1 to 4. 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