Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco Tokio General Insuranc Co ... vs Sarbatunbegam Wd/O Decd ...
2021 Latest Caselaw 4098 Guj

Citation : 2021 Latest Caselaw 4098 Guj
Judgement Date : 10 March, 2021

Gujarat High Court
Iffco Tokio General Insuranc Co ... vs Sarbatunbegam Wd/O Decd ... on 10 March, 2021
Bench: Nikhil S. Kariel
             C/CA/210/2021                                     ORDER




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 210 of 2021

                        In F/FIRST APPEAL NO. 737 of 2021

==========================================================
          IFFCO TOKIO GENERAL INSURANC CO LTD
                         Versus
 SARBATUNBEGAM WD/O DECD SHABBIRKHAN SHAFIKHAN PATHAN
==========================================================
Appearance:
MS KIRTI S PATHAK(9966) for the Applicant(s) No. 1
MR KAASH K. THAKKAR, ADVOCATE for MR KK THAKKAR(2834) for the
Respondent(s) No. 1,2,3,4,5,6
RULE SERVED(64) for the Respondent(s) No. 7,8,9
==========================================================

 CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                Date : 10/03/2021
                                 ORAL ORDER

1. Heard learned Advocate Ms. Kirti S. Pathak for the applicant and learned Advocate Mr. Kaash K. Thakkar for learned Advocate Mr. K.K. Thakkar for the opponent Nos. 1 to 6.

2. Though served, nobody appears for the opponent Nos. 7 to 9.

3. By way of this application the applicant has prayed for condoning the delay of 95 days in filing the captioned First Appeal against the judgment and award dated 11.09.2019 passed by the learned M.A.C. Tribunal (Auxi.), Panchmahals at Halol in M.A.C.P. No. 679 of 2017 (Old MACP No.428 of 2006).

5. Considering the submissions made by learned Advocate Ms. Pathak for the applicant and averments made in the application, this Court is of the opinion that reasonable cause is made out for condoning the delay of 95 days in preferring the captioned First Appeal against the judgment and

C/CA/210/2021 ORDER

award dated 11.09.2019 passed by the learned M.A.C. Tribunal (Auxi), Panchmahals at Halol in M.A.C.P. No. 679 of 2017 (Old MACP No.428 of 2006), hence, the delay is condoned. This application is allowed. Rule is made absolute.

(NIKHIL S. KARIEL,J) BDSONGARA

 
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