Gujarat High Court High Court

Sikandar vs Iqbal on 22 March, 2010

Gujarat High Court
Sikandar vs Iqbal on 22 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/871/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 871 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1902 of 2009
 

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

 

SIKANDAR
AHMED SAYID GUNIYA - Petitioner(s)
 

Versus
 

IQBAL
ABDULMAJID KHANDU & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR SUNIL
B PARIKH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/03/2010 

 

 
 
ORAL
ORDER

This
application under Section-5 of the Limitation Act has been taken out
seeking condonation of delay of 413 (four hundred and thirteen) days
in filing the First Appeal against the judgment and award dated
3/11/2007 passed by Motor Accident Claims Tribunal (Aux.),
Panchmahals at Godhra in MACP No.1165 of 1997.

Heard
learned advocate for the contesting parties.

Having
regard to the submissions made during the hearing and the averments
made in para nos.3 to 6 of the application, it emerges that the
applicant has made out sufficient cause for condonation of delay and
has given satisfactory explanation for the delay caused in preferring
the First Appeal. Since the sufficient cause has been made for
condonation of delay, the relief prayed for in para-7(B) deserves to
be granted. Hence the relief prayed for in para-7(B) is granted.
Rule is made absolute to the aforesaid extent.

(K.M.THAKER,
J.)

(ila)

   

Top