Gujarat High Court
The vs Birju on 10 November, 2011
Gujarat High Court Case Information System
Print
CA/6505/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6505 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1303 of 2011
=================================================
THE
ORIENTAL INSURANCE CO.LTD. - Petitioner(s)
Versus
BIRJU
MOHANBHAI GODHANI & 12 - Respondent(s)
=================================================
Appearance
:
MR SN SINHA for Petitioner(s) :
1,
RULE SERVED for Respondent(s) : 1 - 5, 9,11 - 13.
MR
ASHUTOSH R BHATT for Respondent(s) : 1, 5,
DELETED for
Respondent(s) : 6 - 8,
10,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 06/09/2011
ORAL
ORDER
1. Heard the learned
counsel for the parties.
2. The delay caused in
filing the Appeal has been sufficiently explained in the application.
This application is allowed. The delay caused in filing the Appeal
is condoned. Rule is made absolute accordingly.
[G
B SHAH, J.]
msp
Top