Gujarat High Court Case Information System
Print
CA/186/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 186 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2885 of 2009
=========================================================
THE
NEW INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
HEIRS
OF LEGAL DECEASED RAFIQBHAI MUSABHAI JUNEJA & 6 - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/02/2010
ORAL
ORDER
Heard
learned Advocate, Ms. Lilu K. Bhaya for applicant and learned
Advocate Mr. Vimal Purohit appearing on behalf of respondent No.7
Mahavirsinh Harubha Waghela. Rest of the respondents-claimants have
received notice of Rule but no appearance is filed by any of
respondents No.1 to 6.
This
application is preferred by appellant with a prayer to condone delay
of 28 days in filing First Appeal.
Considering
submissions made by learned Advocate and considering averments made
in this application, delay of 28 days is condoned in interest of
justice as sufficient cause is shown to satisfaction of this Court.
Accordingly, Rule is made absolute.
(H.K.
Rathod, J.)
Caroline
Top