Citation : 2024 Latest Caselaw 1319 Bom
Judgement Date : 18 January, 2024
954-CA-11567-2017.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO. 11567 OF 2014
IN FAST/30632/2014 WITH
FIRST APPEAL NO. 780 OF 2015
FIRST APPEAL NO. 779 OF 2015
United India Insurance Company Ltd. Thr Its
Divisional Manager Ganesh Vithalrao Gujar
.....Petitioner
VERSUS
Meena Shyam Wadgaonkar And Others
.....Respondent
.....
Mr. A. B. Kadethankar h/f Mr. S. S. Rathi, Advocate for Applicant Mr. R. V. Gore h/f Mr. S. K. Shirse, Advocate for Respondents ...
CORAM : R.M. JOSHI, J
DATE : JANUARY 18, 2024
PER COURT :
1. At the outset, learned Counsel for the
Applicant seeks leave to amend application by
incorporating number of days delay.
2. Leave granted. Amendment to be carried out
forthwith.
3. This application is filed for condonation of
delay of 110 days in preferring Appeal under Section
173 of Motor Vehicles Act against judgment and award
954-CA-11567-2017.odt
dated 30.04.2014 passed in Claim Petition No. 806/2011.
4. Application shows that on account of
administrative difficulties as spelt out in the
application, appeal could not be filed in time.
5. Learned Counsel for Respondents opposed the
application.
6. Perusal of the application does not show that
any mala fides can be attributed to the Applicants in
not preferring Appeal in time. In any case, Appellants
could not have gained anything in doing so. Hence,
application is allowed. Delay stands condoned. Appeal
be registered.
7. After its registration, list the Appeal along
with connected Appeals for hearing on 30 th January,
2024.
(R. M. JOSHI, J.) Malani
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!