Gujarat High Court High Court

Oriental vs Sahantara on 29 November, 2010

Gujarat High Court
Oriental vs Sahantara on 29 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9641/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9641 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1936 of 2010
 

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

 

ORIENTAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

SAHANTARA
WD/O HARSHADKUMAR AMBALAL RAO & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3. 
SERVED
BY AFFIX.-(R) for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 29/11/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Though
notice of Rule is served on the respondents, they have chosen not to
contest.

2. This
is an application for condonation of delay of 11 days caused in
filing the Appeal.

3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top