Citation : 2021 Latest Caselaw 14683 Guj
Judgement Date : 21 September, 2021
C/CA/667/2021 ORDER DATED: 21/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 667 of 2021
In F/FIRST APPEAL NO. 6126 of 2021
==========================================================
NARSINHBHAI KHALABHAI THAKARDA
Versus
YOGESHKUMAR MEGHDAN GADHAVI
==========================================================
Appearance:
MR R.K.MANSURI(3205) for the Applicant(s) No. 1
MS KARUNA V RAHEVAR(3818) for the Respondent(s) No. 2
RULE SERVED(64) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 21/09/2021
ORAL ORDER
Heard learned advocate for the applicant and learned advocate for the insurance company. There is no appearance on behalf of other respondents.
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, 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!