Citation : 2021 Latest Caselaw 17466 Guj
Judgement Date : 18 November, 2021
C/CA/1449/2020 ORDER DATED: 18/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1449 of 2020
In F/FIRST APPEAL NO. 498 of 2020
==========================================================
THE NEW INDIA ASSURANCE COMPANY LTD
Versus
GORDHANBHAI LAGHARABHAI BAVALIYA
==========================================================
Appearance:
MR YOGI K GADHIA(5913) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2,3,4,5,6
==========================================================
CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
Date : 18/11/2021
ORAL ORDER
This application is filed under Section 5 of the Limitation Act for condonation of delay of 17 days caused in filing the First Appeal against the judgment and award dated 31.8.2019 passed in MACP No.1249 of 2013.
Considering the averments made in the application and the submissions canvassed by learned advocates for the parties, it transpires that the applicant has shown sufficient cause for not filing the appeal within the limitation period. Accordingly, this civil application is allowed. Delay of 17 days caused in filing the First Appeal is hereby condoned. Rule is made absolute.
(VIPUL M. PANCHOLI, J) SRILATHA
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!