Gujarat High Court High Court

Oriental vs Nirmalaben on 17 February, 2011

Gujarat High Court
Oriental vs Nirmalaben on 17 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11391/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11391 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2078 of 2010
 

 
 
=========================================================

 

ORIENTAL
INSURANCE CO LTD (HUB) - Petitioner(s)
 

Versus
 

NIRMALABEN
CHANDUBHAI BHOJAK & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
SERVED BY AFFIX.-(R) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
ORAL
ORDER

Though
served, none appears for the respondents.

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay in filing the appeal, is, therefore,
condoned and the application is granted. Rule is made absolute
accordingly.

First
Appeal to be listed for admission on 08.03.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top