Citation : 2021 Latest Caselaw 14048 Guj
Judgement Date : 14 September, 2021
C/CA/906/2021 ORDER DATED: 14/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 906 of 2021
In
F/FIRST APPEAL NO. 24189 of 2020
================================================================
THE ORIENTAL INSURANCE CO LTD
Versus
RANCHHODBHAI HIRABHAI THAKOR
================================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Applicant(s) No. 1
for the Respondent(s) No. 1
DS AFF.NOT FILED (R)(71) for the Respondent(s) No. 5
RULE SERVED(64) for the Respondent(s) No. 2,3,4,6,7,8,9
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 14/09/2021
ORAL ORDER
Heard Mr. Rathin P. Raval, learned advocate for the applicant. There is no appearance on behalf of the respondent who was served the notice of rule.
Presence of respondent No.5 is not necessary for disposal of this application.
The present application is filed for condonation of delay occurred in preferring the first appeal to assail the judgment and order dated 17.01.2018 passed by learned MACT (Aux.) Banaskantha at Deesa in MACP No.3565/2009.
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!