Gujarat High Court High Court

Shanaji vs Unknown on 2 May, 2011

Gujarat High Court
Shanaji vs Unknown on 2 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13779/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13779 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1635 of 2010
 

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


 

SHANAJI
GABHAJI CHAUHAN & 2 - Applicant(s)
 

Versus
 

RAVJIBHAI
SOMABHAI THAKORE ZALA & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
VILAV K BHATIA for
Applicant(s) : 1 - 3. 
RULE SERVED BY DS for Opponent(s) : 1, 
DS
AFF.NOT FILED (R) for Opponent(s) : 2, 
MR HITESH N ACHARYA for
Opponent(s) : 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

1. The
present application under Section 5 of the Limitation Act has been
preferred by the applicants-original appellants to condone the delay
of 53 days in preferring the First Appeal challenging the judgment
and award dated 24/11/2009 passed by the learned Motor Accidents
Claim Tribunal (Auxiliary), City Civil Court No. 8, Ahmedabad in
M.A.C.P. No. 533/2004 in so far as not awarding full claim as prayed
for.

2. Shri
Bhatia, learned advocate appearing on behalf of the applicants has
stated at the bar that opponent no. 2 is already served by direct
service.

3. Though
served, nobody appears on behalf of opponent no. 1.

4. Having
heard Shri Bhatia, learned advocate appearing on behalf of the
applicants and Shri Acharya, learned advocate appearing on behalf of
opponent no. 3 and considering the averments made in the application
and so as to give one
additional opportunity to the applicants to submit the case on merits
rather than non-suiting them on the technical ground of delay, the
delay caused in preferring the First Appeal is hereby condoned and
the present application is allowed. Rule is made absolute
accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top