Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco Tokio General Insurance Co ... vs Mahmadali Karimbhai Ghanchi
2021 Latest Caselaw 5548 Guj

Citation : 2021 Latest Caselaw 5548 Guj
Judgement Date : 7 June, 2021

Gujarat High Court
Iffco Tokio General Insurance Co ... vs Mahmadali Karimbhai Ghanchi on 7 June, 2021
Bench: N.V.Anjaria
     C/FA/1262/2019                                       IA ORDER DATED: 07/06/2021



            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

 CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 1 of 2019
               In F/FIRST APPEAL NO. 1262 of 2019
==========================================================

IFFCO TOKIO GENERAL INSURANCE CO LTD Versus MAHMADALI KARIMBHAI GHANCHI ========================================================== Appearance:

for the PETITIONER(s) No. MR PALAK H THAKKAR for the PETITIONER(s) No. MR NL RAMNANI for the RESPONDENT(s) No. NOTICE ISSUED BY PUBLICATION for the RESPONDENT(s) No. NOTICE SERVED BY DS for the RESPONDENT(s) No. ==========================================================

CORAM: HONOURABLE MR. JUSTICE N.V.ANJARIA

Date : 07/06/2021

IA ORDER

Heard learned advocate Mr.Palak Thakkar for the applicant and learned advocate Mr.N.L. Ramnani for the respondents. All the respondents are served by mode of substituted of service by publication of notice in the newspaper.

2. In the present application, the applicant- appellant insurance company has prayed to condone delay of 38 days occasioned in preferring the First Appeal against judgment and award of the Motor Accident Claims Tribunal.

3. The delay is explained in para-2 of the application, in which the reasons are spelt out stating that after the judgment and award was delivered on 30th June, 2018, certified copy was immediately applied for, which became available on

C/FA/1262/2019 IA ORDER DATED: 07/06/2021

th 20 July, 2018. Thereafter time was consumed in administrative process and in decisional process.

4. The consumption of time was in-built inasmuch as the applicant is an impersonate body-the insurance company. Delay could be said to have been properly explained. Sufficient cause is made out.

5. Delay is condoned. This application is allowed.

(N.V.ANJARIA, J) ANUP

 
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 : MAIMS

 
 
Latestlaws Newsletter