Gujarat High Court High Court

Pankajsinh vs Driver on 22 June, 2009

Gujarat High Court
Pankajsinh vs Driver on 22 June, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/471620/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4716 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2957 of 2007
 

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

 

PANKAJSINH
PRATAPSINH BARAIYA - Petitioner(s)
 

Versus
 

DRIVER
OF RIXA NO. GJ-7T 739 & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LM CHHABLANI for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 3, 
RULE
SERVED for
Respondent(s) : 2,4
- 6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/06/2009 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Chhablani for applicant. Rule is served on
respondents but no appearance is filed by respondents. However, it is
submitted by learned Advocate Mr. Chhablani that learned Advocate Mr.
Hasmukh Thakkar is appearing for respondent no.6 insurance company.
This application is filed by applicant for condonation of 479 days in
filing of an appeal. Cconsidering submissions made by learned
advocate Mr.Chhablani and also considering averments made in this
application supported by affidavit, delay of 479 days in filing of an
appeal is condoned in the interest of justice as sufficient cause is
shown by applicant to the satisfaction of this court. Rule is made
absolute accordingly. Registry of this Court is directed to notify
first appeal for admission on 30.6.2009.

(H.K.

Rathod,J.)

Vyas

   

Top