Citation : 2021 Latest Caselaw 16528 Guj
Judgement Date : 21 October, 2021
C/CA/4617/2019 ORDER DATED: 21/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 4617 of 2019
In F/FIRST APPEAL NO. 38930 of 2019
==========================================================
RATANBHAI RAYSINGBHAI RATHWA
Versus
ANANT SAILENDRA RATHOR
==========================================================
Appearance:
NISHIT A BHALODI(9597) for the Applicant(s) No. 1,2,3,4
MR HG MAZMUDAR(1194) for the Respondent(s) No. 3
RULE NOT RECD BACK(63) for the Respondent(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 2
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 21/10/2021
ORAL ORDER
Heard learned advocate for the applicants and learned advocates for the respondent No.3 - insurance company. There is no appearance on behalf of the respondent No. 2 though served. Presence of respondent No 1 who happens to be driver of the offending vehicle is not necessary for the purpose of disposal of present application.
The present application under Section 5 of the Limitation Act is preferred to condone the delay which is occurred in preferring First Appeal to assail the impugned judgment and award.
C/CA/4617/2019 ORDER DATED: 21/10/2021
Considering the averments made in this application, the delay is condoned. The application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J) SURESH SOLANKI
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!