Gujarat High Court
United vs Unknown on 25 June, 2008
Bench: R.M.Doshit
CA/4053/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 4053 of 2008 In FIRST APPEAL (STAMP) No. 153 of 2008 ========================================================= UNITED INDIA INSURANCE COMPANY LIMITED - Applicant(s) Versus CHANDUBHAI RAVJIBHAI ISHNAVA (VAGHARI) & 2 - Opponent(s) ========================================================= Appearance : MR VIBHUTI NANAVATI for Applicant(s) : 1, Opponent(s) : 1 - 3 SERVED. ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT Date : 25/06/2008 ORAL ORDER
Though
served, the opponents have not entered appearance.
This
Application under Section 5 of the Limitation Act for condonation of
delay of 123 days occurred in filing the above Appeal has been taken
out by the appellant Ă˝ United India Insurance Company Limited.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 7(A).
(Ms.R.M.Doshit,
J.)
/moin