Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shriram General Insurance Co. Ltd. ... vs Mangesh S/O Vijyayrao Bawanthade And ...
2024 Latest Caselaw 460 Bom

Citation : 2024 Latest Caselaw 460 Bom
Judgement Date : 9 January, 2024

Bombay High Court

Shriram General Insurance Co. Ltd. ... vs Mangesh S/O Vijyayrao Bawanthade And ... on 9 January, 2024

Author: G. A. Sanap

Bench: G. A. Sanap

                                                  -1-                           29.CAF.1809.2023.odt



            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     NAGPUR BENCH AT NAGPUR

                  CIVIL APPLICATION (CAF) NO. 1809 OF 2023
                                     IN
                     FIRST APPEAL ST. NO. 19000 OF 2022
                          Shriram General Insurance Co. Ltd., Nagpur
                                             Vs.
                           Mangesh S/o. Vijayrao Bawanthade & Ors.
**********************************************************************************************
Office Notes, Office Memoranda of Coram,                     Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
**********************************************************************************************
                       Ms. Anjali Agrawal, Advocate h/f. Ms. A.S. Athalye, Advocate for the Applicant/
                       Appellant.


                                   CORAM : G. A. SANAP, J.

DATED : 9th JANUARY, 2024.

Respondent Nos.2 and 3 have not appeared despite service. The advocate for respondent No.1 is absent.

2. Heard learned advocate for the applicant/Appellant.

3. This is an application for condonation of 64 days delay caused in filing an appeal against the impugned judgment and award dated 27.04.2022, passed by the Motor Accident Claims Tribunal, Achalpur. The reasons have been stated in the application.

4. On going through the application, I am satisfied that the delay has been properly explained. Accordingly, the application is allowed. Delay of 64 days caused in filing the appeal is condoned.

5. The appeal be registered.

6. The application stands disposed of, accordingly.

-2- 29.CAF.1809.2023.odt

FIRST APPEAL ST. NO. 19000 OF 2022

7. Issue fresh notice to the respondents for final hearing at admission stage, returnable within four weeks.

8. Call for record and proceedings.

(G. A. SANAP, J.) Vijay

Signed by: Mr. Vijay Kumar Designation: PA To Honourable Judge Date: 10/01/2024 19:35:32

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter