Gujarat High Court High Court

Oriental vs Saithiben on 24 September, 2010

Gujarat High Court
Oriental vs Saithiben on 24 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10455/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10455 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1275 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================


 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

ORIENTAL
INSURANCE CO LTD, REGISTERED OFFICE AT ORIENTAL   Applicant 

 

Versus
 

SAITHIBEN
GOYENDEBHAI @ GOVINDBHAI BHAVER & 7 - Respondents
 

=========================================================
Appearance : 
MR
RAJNI H MEHTA for
Applicant  
RULE SERVED BY DS for Respondents : 1 -
8. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/09/2010 

 

 
 
ORAL
JUDGMENT

Though
served, none appears for the respondents. The delay is required to be
condoned for the reasons stated in the application. Accordingly, the
delay is condoned. Civil Application is allowed. Rule is made
absolute. No costs.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top