Gujarat High Court Case Information System
Print
CA/3460/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3460 of 2010
=========================================================
RANJANBA
WD/O JENUSINH BHUPATSINH PARMAR & 3 - Petitioner(s)
Versus
RAMI
BAKABHAI MOHANBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
LM CHHABLANI for
Petitioner(s) : 1 - 4.
RULE SERVED BY DS for Respondent(s) :
1,
MRS VASAVDATTA BHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/05/2010
ORAL
ORDER
The
applicants seek to challenge an award dated 12.02.2009 passed by the
learned Motor Accident Claims Tribunal (Auxi), Sabarkantha at
Himmatnagar in Motor Accident Claim Petition No.594/2010, as
indigent person. The applicants have preferred an application being
Misc. Civil Application No.294/2009 for the said purposes. In
preferring the application, delay of 70 days has been caused. For
seeking condonation of delay in preferring the Misc. Civil
Application No.294/2010, the applicants have preferred present
application.
Having
regard to the averments made in the application and after considering
the submissions by Mr. L.M. Chhablani learned advocate for the
applicants and
Mrs. Vasavdatta Bhatt learned advocate for the opponents, it emerges
that the applicants have given satisfactory explanation and have made
out sufficient cause to condone delay caused in preferring the
application. Since sufficient cause has been made out for condonation
of delay, the relief prayed for in para-12(a) deserves to be granted.
Hence the relief prayed for in para-12(a) is granted. Delay of 70
days caused in preferring the application is condoned. Rule is made
absolute to the aforesaid extent.
(K.M.Thaker,J.)
rakesh/
Top