Gujarat High Court
Oriental vs Lalitaben on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/10252/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10252 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1276 of 2010
=========================================
ORIENTAL
INSURANCE CO LTD, REGISTERED OFFICE AT ORIENTAL - Petitioner(s)
Versus
LALITABEN
SURESHBHAI GAVIT & 3 - Respondent(s)
=========================================
Appearance
:
MR RAJNI H
MEHTA for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 4.
MR
JOY MATHEW for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/11/2010
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is
shown to condone the delay. The delay, is therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
First
Appeal to be listed for hearing on 30th November 2010.
(K.S.
Jhaveri,J.)
mary//
Top