Gujarat High Court High Court

Parasharbhai vs Amrutbhai on 25 January, 2011

Gujarat High Court
Parasharbhai vs Amrutbhai on 25 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15805/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15805 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 6212 of 2009
 

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

PARASHARBHAI
ANANTRAI PANDYA - Petitioner(s)
 

Versus
 

AMRUTBHAI
ANILBHAI NAGAR & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR BHARAT
JANI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 4. 
MR
VASANT S SHAH for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/01/2011 

 

ORAL
ORDER

1. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant – original claimant to condone the delay of 35
days in preferring the First Appeal challenging the impugned judgment
and award dated 25.06.2009 passed by the Motor Accident Claims
Tribunal (Auxi.), Ahmedabad in M.A.C.P. No.1169/2003.

2. Having
heard Shri Chetan Pandya, learned advocate for Shri Bharat Jani,
learned advocate appearing on behalf of the applicant –
original claimant and Shri Vasant Shah, learned advocate appearing on
behalf of respondent No.3 and though served, nobody appears on behalf
of rest of the respondents and considering the averments in the
application in support of the prayer to condone the delay and having
made out a sufficient cause to condone the delay, delay caused in
preferring the Appeal is hereby condoned. Rule is made absolute
accordingly. No costs.

(M.R.

Shah, J.)

*menon

   

Top