Citation : 2021 Latest Caselaw 17556 Guj
Judgement Date : 22 November, 2021
C/CA/3440/2019 ORDER DATED: 22/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 3440 of 2019
In F/FIRST APPEAL NO. 17732 of 2019
==========================================================
NEW INDIA ASSURANCE COMPANY LTD
Versus
DINUBHAI SHIVABHAI DANTANI
==========================================================
Appearance:
MR MAULIK J SHELAT(2500) for the Applicant(s) No. 1
HCLS COMMITTEE(4998) for the Respondent(s) No. 7
MR.SHASHIKANT PARMAR(6346) for the Respondent(s) No. 7,8
RULE SERVED(64) for the Respondent(s) No. 2,4,5,6
RULE UNSERVED(68) for the Respondent(s) No. 3
UNSERVED EXPIRED (R)(69) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
Date : 22/11/2021
ORAL ORDER
This application is filed under Section 5 of the Limitation Act for condonation of delay of 159 days caused in filing the First Appeal against the impugned judgment and award.
Considering the averments made in this application and considering the submissions canvassed by learned advocate for the applicant-insurance company, it seems that sufficient cause is made out for not filing the appeal within the period of limitation. Accordingly, this application is allowed. Delay of 159 days caused in filing the First Appeal is 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!