Citation : 2021 Latest Caselaw 13605 Guj
Judgement Date : 7 September, 2021
C/CA/1136/2021 ORDER DATED: 07/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1136 of 2021
In F/FIRST APPEAL NO. 20154 of 2020
==========================================================
SHRIRAM GENERAL INSURANCE CO LTD
Versus
NITABEN GOPALBHAI SAKARIYA
==========================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Applicant(s) No. 1
MR. HEMAL SHAH(6960) for the Respondent(s) No. 1,2,3,4,5
RULE SERVED(64) for the Respondent(s) No. 6,7,8
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 07/09/2021
ORAL ORDER
Heard Mr. Raval, learned advocate for the applicant
and Mr. Hemal Shah, learned advocate for the
respondent Nos. 1 to 5. There is no appearance on behalf
of other respondents despite service of rule
Present application is preferred for condonation of
delay which has occurred in preferring appeal to
challenge the impugned judgment and award passed by
the Tribunal.
Considering the averments made in the application
and the facts of the case, delay is hereby condoned. The
application is allowed. Rule is made absolute to the
aforesaid extent.
(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!