Gujarat High Court Case Information System
Print
CA/11054/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11054 of 2000
In
FIRST
APPEAL (STAMP NUMBER) No. 7277 of 2000
=========================================================
ORIENTAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
SARIFABAI
SALIM SUMRA WD/O DECD SALIM AADAM SUMRA & 8 - Respondent(s)
=========================================================
Appearance
:
MR
KK NAIR for
Petitioner(s) : 1,
MR
MEHUL S SHAH for
Respondent(s) : 1
- 5.
MR
SURESH M SHAH for
Respondent(s) : 1
- 5.
SERVED
BY RPAD - (R) for
Respondent(s) : 6,
UNSERVED-EXPIRED
(R) for Respondent(s)
: 7,
RULE
SERVED for
Respondent(s) : 8,
NOTICE
SERVED for
Respondent(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/08/2008
ORAL
ORDER
1. In
the present application, this Court has issued Rule. Learned advocate
Mr.Mehul S. Shah is appearing on behalf of respondent Nos.1 to 5.
Rest of the respondents are served and respondent No.7 has expired,
who is the owner.
2. Present
application has been filed with a prayer to condone the delay of 28
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 28 days in preferring the first appeal. Therefore, delay of
28 days caused in preferring first appeal has been condoned.
Accordingly, present civil application is disposed of.
4. The
Registry is directed to register First Appeal (St.) Nos.7277 of 2000.
(H.K.RATHOD,J.)
(vipul)
Top