Gujarat High Court High Court

United vs Keshur on 16 July, 2008

Gujarat High Court
United vs Keshur on 16 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4919/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4919 of 2004
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1094 of 2004
 

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

 

UNITED
INDIA INS.CO.LTD. - Petitioner(s)
 

Versus
 

KESHUR
GAGA KARMUR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
RULE
UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Vibhuti Nanavati on behalf of United India
Insurance Co. Ltd., Jamnagar, learned advocate Mr. Gaurav Chudasama
appearing for respondent Owner. Though, notice of Rule is served to
respondent claimant, no appearance is filed by them and no advocate
is engaged by them.

The
present application is filed with a prayer to condone the delay of
96 days in filing First appeal before this Court.

Considering
submissions made by both learned advocates and averment made in this
application. The delay of 96 days is condoned in the interest of
justice as sufficient cause has been shown by applicant.

Accordingly,
prayer made in para 9(A) is granted and Civil application is
allowed. Rule is made absolute to that extent.

(H.K.RATHOD,
J)

asma

   

Top