Citation : 2021 Latest Caselaw 5654 Bom
Judgement Date : 25 March, 2021
ca5171.20
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
969 CIVIL APPLICATION NO.5171 OF 2020 IN FAST/13490/2020
IFFCO TOKIO GENERAL INSURANCE CO. LTD., THROUGH ITS BRANCH
MANAGER, RAVIRAJ CHAMBERS, LATUR
VERSUS
SHOBHA UDDHAV GITTE AND OTHERS
...
AND
1 CIVIL APPLICATION NO.5174 OF 2020 IN FAST/13480/2020
IFFCO TOKYO GENERAL INSURANCE CO. LTD., THROUGH ITS BRANCH
MANAGER, RAVIRAJ CHAMBERS, LATUR
VERSUS
SUMEDHA JAGANNATH GITTE AND OTHERS
...
WITH
1 CIVIL APPLICATION NO. 5183 OF 2020 IN FAST/13496/2020
IFFCO TOKYO GENERAL INSURANCE CO. LTD., THROUGH ITS BRANCH
MANAGER, RAVIRAJ CHAMBERS, LATUR
VERSUS
YESHODA W/O. ARUN GITTE AND OTHERS
...
Mr.S.S. Dargad Advocate h/f. Shri S.G. Chapalgaonkar
Advocate for Applicant.
Mr.Ram B. Deshpande Advocate for Respondent Nos. 1 and 2.
Mr.Gajanan S. Shembole Advocate for Respondent Nos.3 and 5.
...
CORAM: ANIL S. KILOR, J.
DATE : 25th MARCH, 2021
ORDER :
1. These are the applications filed by the insurance company in motor
accident claim matter for condonation of delay. In Civil Application
ca5171.20
No. 5171 of 2020 there is a delay of 39 days, whereas in Civil Application
Nos. 5174 of 2020 and 5183 of 2020, there is a delay of 36 days.
2. Heard the learned counsel appearing for respective parties.
3. Learned counsel for the applicant submits that the delay caused in
filing appeals questioning the correctness of the Judgment and order
passed by the Motor Accident Claims Tribunal, has been properly explained
with satisfactory reasons. He submits that the delay is bona fide and not
intentional and no prejudice would be caused to the non-applicants if the
delay is condoned.
4. Learned counsel appearing for the claimants is not raising any
serious opposition in condoning the delay.
5. In that view of the matter, and as this Court has found the reasons
stated in the applications are sufficient and justifiable for condonation of
delay caused in filing appeals, the delay is condoned.
6. Civil applications are disposed of.
7. The office is directed to register the appeals and place before the
Court for admission on 8th April 2021.
[ANIL S. KILOR, J.]
asb/MAR21
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!