Citation : 2021 Latest Caselaw 16630 Guj
Judgement Date : 22 October, 2021
C/CA/680/2019 ORDER DATED: 22/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 680 of 2019
In F/FIRST APPEAL NO. 7884 of 2019
==========================================================
NATIONAL INSURANCE CO LTD
Versus
FIROZKHAN ISMAILKHAN PATHAN
==========================================================
Appearance:
MR. ALKESH N SHAH(3749) for the Applicant(s) No. 1
DELETED(20) for the Respondent(s) No. 2
HCLS COMMITTEE(4998) for the Respondent(s) No. 1
MR HARDIK P MEHTA(6943) for the Respondent(s) No. 4
MR KEYUR A VYAS(3247) for the Respondent(s) No. 1
NOTICE SERVED BY DS(5) for the Respondent(s) No. 5
NOTICE UNSERVED(8) for the Respondent(s) No. 3
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 22/10/2021
ORAL ORDER
Heard learned advocate for the applicant - insurance company and learned advocates for the respondent Nos. 1 and 4. Presence of rest of the respondents 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.
Considering the averments made in this application and the length of delay which is of 54 days, the delay is condoned. The application stands disposed of.
(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!