Citation : 2021 Latest Caselaw 17766 Guj
Judgement Date : 25 November, 2021
C/CA/1351/2020 ORDER DATED: 25/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1351 of 2020
In F/FIRST APPEAL NO. 508 of 2020
==========================================================
NEW INDIA ASSURANCE CO LTD
Versus
MOHAMMED JUBER MOYUDDIN SHEIKH
==========================================================
Appearance:
MR SUNIL B PARIKH(582) for the Applicant(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
Date : 25/11/2021
ORAL ORDER
This application is filed under Section 5 of the Limitation Act for condonation of delay of 348 days caused in filing the First Appeal against the impugned judgment and award.
Though served, none appears for the respondents. It is submitted that in cognate matter, the coordinate Bench has condoned the delay and thereafter admitted the appeal.
Considering the averments made in the application, 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 348 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!