Citation : 2021 Latest Caselaw 12811 Guj
Judgement Date : 27 August, 2021
C/CA/1331/2021 ORDER DATED: 27/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1331 of 2021
In F/FIRST APPEAL NO. 7722 of 2020
==========================================================
ICICI LOMBARD GENERAL INSURANCE
Versus
GEETABEN BHARATBHAI BHIL
==========================================================
Appearance:
MR SUNIL B PARIKH(582) for the Applicant(s) No. 1
DS AFF.NOT FILED (R)(71) for the Respondent(s) No. 6
NOTICE SERVED BY DS(5) for the Respondent(s) No. 1,2,3,4,5
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 27/08/2021
ORAL ORDER
Heard learned advocate Mr.Sunil Parikh for the applicant.
Direct service affidavit has been filed, as stated by learned advocate for the applicant.
It is to condone delay of 20 days that the applicant Insurance Company has filed this application.
The delay has taken place in preferring the appeal against the judgment and award of the Motor Accident Claims Tribunal (Main) Chota Udepur in Motor Accident Claims Petition No.987 of 2017.
Delay is largely attributable to the administrative procedure required to be undertaken by the applicant- Insurance Company.
Sufficient cause is made out. Delay is condoned. This application is allowed. Rule is made absolute.
(N.V.ANJARIA, J) Manshi
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!