Citation : 2023 Latest Caselaw 5225 Bom
Judgement Date : 7 June, 2023
1 35 fast 1934-20 and ias-c.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (ST.) NO.1934 OF 2020
WITH
INTERIM APPLICATION NO.2366 OF 2023
WITH
INTERIM APPLICATION NO.1334 OF 2020
AND
INTERIM APPLICATION NO.1335 OF 2020
IN
FIRST APPEAL (ST.) NO.1934 OF 2020
The New India Assurance Co. Ltd. ... Appellant
Vs.
Smt.Sunita Chandrakant Shinde and ors. ... Respondents
-------
Ms.Poonam Mital, Advocate for the Appellant/Applicant in IAs No.1334
of 2020 and 1335 of 2020.
Ms.Sejal Todkar i/by Mr.A.R.Kapadia, Advocates for the Respondents No.1
and 2 and for the Applicant in IA No.2366 of 2023.
-------
CORAM : ABHAY AHUJA, J.
DATE : 07 JUNE, 2023. P.C. :
1. By Interim Application 1334 of 2020 the Applicant is seeking
condonation of delay of 246 days in preferring appeal against the
judgment and award dated 15th February, 2019 passed by Motor Accident
Claims Tribunal, Karad in Motor Accident Claims Petition No.54 of 2016.
Priya R. Soparkar 1 of 2
2 35 fast 1934-20 and ias-c.doc
2. Learned counsel for the Applicant draws the attention of this court
to paragraphs No.2 to 4 of the application in support of her contentions
to condone the day.
3. Learned counsel for the Respondents has no particular objection.
4. Having heard the learned counsel for the parties and having
perused the application, the delay of 246 days is condoned.
5. The Interim Application stands disposed of.
6. Let the appeal be registered. Let the registered First Appeal be listed
on 5th July, 2023.
(ABHAY AHUJA, J.)
Priya R. Soparkar 2 of 2
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!