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

Bajaj Allainz General Insurance ... vs Jagdishbhai Raisangbhai ...
2021 Latest Caselaw 4219 Guj

Citation : 2021 Latest Caselaw 4219 Guj
Judgement Date : 15 March, 2021

Gujarat High Court
Bajaj Allainz General Insurance ... vs Jagdishbhai Raisangbhai ... on 15 March, 2021
Bench: Nikhil S. Kariel
            C/CA/1874/2020                                        ORDER



            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                    R/CIVIL APPLICATION NO. 1874 of 2020

                      In F/FIRST APPEAL NO. 43042 of 2019

==========================================================
               BAJAJ ALLAINZ GENERAL INSURANCE CO LTD
                                Versus
                  JAGDISHBHAI RAISANGBHAI PADHIYAR
==========================================================
Appearance:
MS SHIKHA PANCHAL, ADVOCATE for ADITI S RAOL(8128) for the Applicant(s) No. 1
MS. NIYATI K JUTHANI(7014) for the Respondent(s) No. 4
RULE SERVED(64) for the Respondent(s) No. 1,2,3,6
SERVED BY AFFIX. (R)(67) for the Respondent(s) No. 5
==========================================================
 CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
                    Date : 15/03/2021
                     ORAL ORDER

1. Heard learned Advocate Ms. Shikha Panchal for learned Advocate Ms. Aditi S. Raol for the applicant and learned Advocate Ms. Niyati K. Juthani for the opponent No.4 - Insurance Company.

2. By way of this application the applicant has prayed for condoning the delay of 138 days caused in filing the captioned First Appeal against the judgment and award dated 13.05.2019 passed by the learned M.A.C. Tribunal (Auxi.), Vadodara in M.A.C.P. No. 03 of 2012.

3. Considering the submissions made by learned Advocate Ms. Shikha Panchal for the applicant and averments made in the application, the delay of 138 days caused in filing the captioned First Appeal against the judgment and award dated 13.05.2019 passed by the learned M.A.C. Tribunal (Auxi.), Vadodara in M.A.C.P. No. 03 of 2012, is hereby 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