Gujarat High Court
Oriental vs Chnduben on 24 October, 2008
Gujarat High Court Case Information System
Print
CA/3198/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3198 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4782 of 2005
=========================================================
ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
Versus
CHNDUBEN
WD/O MOHANBHAI TOLAJIOD & 7 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/10/2008
ORAL
ORDER
1. Heard
learned advocate Ms.Megha Jani for the applicant. Respondents
though served, no appearance is filed and no advocate is engaged.
Therefore, in their absence, the matter is taken up for hearing
today.
2. Present
application has been filed with a prayer to condone the delay of 217
days caused in preferring the First Appeal.
3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 217 days in preferring the first appeal. Therefore, delay of
217 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top