Gujarat High Court Case Information System
Print
CA/5939/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5939 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 4998 of 2006
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5940 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 4999 of 2006
=========================================================
UNITED
INDIA INSURANCE CO. LTD. & 1 - Petitioner(s)
Versus
MAHESHBHAI
CHIMANBHIA PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1 - 2.MR HG MAZMUDAR for Petitioner(s) : 1 - 2.
RULE
SERVED for Respondent(s) : 1, 3,
RULE UNSERVED for Respondent(s) :
2,
MRS VASAVDATTA BHATT for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 13/07/2007
ORAL
ORDER
The
present applications are for condonation of delay of 23 days in
preferring First Appeal against the judgement and award passed by
the Tribunal in concerned MACPs.
Heard
Mr.Mazmudar, learned Counsel for the applicants. In all the
matters, the claimants are served, but nobody has appeared on their
behalf. Mr.Vasavdatta, learned Counsel has appeared for the driver
and owner of the ST Bus.
Considering
the facts and circumstances and in view of the grounds set out in
the applications for condonation of delay, sufficient cause is made
out. Hence, delay of 23 days in preferring the concerned First
Appeal is condoned.
The
applications are allowed to the aforesaid extent. Rule made
absolute accordingly.
13.7.2007 (Jayant
Patel, J.)
vinod
Top