Gujarat High Court
United vs Nareshgiri on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/2377/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2377 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 353 of 2011
With
CIVIL
APPLICATION No. 2378 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 354 of 2011
=========================================================
UNITED
INDIA INSURANCE COMPANY LIMITED, GODHRA - Petitioner(s)
Versus
NARESHGIRI
DAHYAGIRI GOSWAMI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2 - 7.
MR VILAV K BHATIA for Respondent(s) : 2,
MR
BHAVIN S RAIYANI for Respondent(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The present applications
are for condonation of delay of 13 days in preferring Appeal against
the judgment and award passed by the Tribunal which is impugned in
the concerned First Appeals.
Considering the facts and
circumstances and in view the grounds mentioned in the applications
for condonation of delay, sufficient cause is made out. Hence, delay
deserves to be condoned, and, therefore, condoned.
The applications are
disposed of. Rule made absolute accordingly.
(Jayant Patel, J.)
(J. C. Upadhyaya, J.)
kks
Top