Gujarat High Court
Udesinh vs Tata on 17 February, 2011
Gujarat High Court Case Information System
Print
CA/14646/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14646 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3300 of 2010
=========================================================
UDESINH
GAMBHIRSINH PADHIYAR - Petitioner(s)
Versus
TATA
AIG GENERAL INSURANCE CO & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1,MR RAHUL K DAVE for Petitioner(s) : 1,
MR
VIBHUTI NANAVATI for Respondent(s) : 1,
None for Respondent(s) :
2,
RULE SERVED for Respondent(s) : 2.2.1, 2.2.2, 2.2.3,2.2.4
MR
RAXIT J DHOLAKIA for Respondent(s) : 2.2.1, 2.2.2, 2.2.3,2.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay of 210 days in filing the appeal, is,
therefore, condoned and the application is granted. Rule is made
absolute accordingly.
First
Appeal to be listed for admission on 08.03.2011.
(K.S.JHAVERI,
J.)
niru*
Top