Citation : 2021 Latest Caselaw 13739 Guj
Judgement Date : 9 September, 2021
C/CA/3542/2019 ORDER DATED: 09/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 3542 of 2019
In
F/FIRST APPEAL NO. 26209 of 2019
================================================================
ROYAL SUNDARAM ALLIANCE INSURANCE COMPANY
Versus
MEERABEN WD/O OF BHAGWANDAS KHATUMAL DHOLANI
================================================================
Appearance:
MR DAKSHESH MEHTA(2430) for the Applicant(s) No. 1
MR. RUSHANG D MEHTA(6989) for the Applicant(s) No. 1
MR TANMAY B KARIA(6833) for the Respondent(s) No. 4
NOTICE SERVED BY DS(5) for the Respondent(s) No. 1,2
RULE UNSERVED(68) for the Respondent(s) No. 3,5
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 09/09/2021
ORAL ORDER
Heard Mr. Dakshesh Mehta, learned advocate for the applicant.
Respondent Nos.3 & 5 are the owners of the respective offending vehicles, are not served. However, the presence is not required for the purpose of disposal of the present application.
The present application is filed for condonation of delay occurred in preferring the first appeal to assail the judgment and order dated 18.06.2018 passed by learned MACT (Aux.III) Gandhinagar in MACP No.137/2007.
For the reasons stated in the application, the same is allowed. Delay in preferring the First Appeal is condoned. Rule is made absolute.
(A.G.URAIZEE, J) Manoj
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!