Gujarat High Court
Oriental vs Sumar on 20 October, 2010
Gujarat High Court Case Information System
Print
CA/5775/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5775 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 161 of 2010
======================================
ORIENTAL
INSURANCE CO. LTD (HUB) - Petitioner(s)
Versus
SUMAR
RAMJAN KUMBHAR & 2 - Respondent(s)
======================================
Appearance
:
MR
RITURAJ M MEENA for Petitioner(s) : 1,
MR.HIREN M MODI for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/10/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Looking
the averments made in the application, delay deserves to be condoned.
Hence, the delay is condoned.
Rule
made absolute accordingly. Application is is allowed.
The
Appeal may come up for hearing as to admission in the next week.
(S.R.
Brahmbhatt, J.)
sudhir
Top