Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil vs Gopal Meghwal And Ors
2021 Latest Caselaw 8920 Raj

Citation : 2021 Latest Caselaw 8920 Raj
Judgement Date : 6 April, 2021

Rajasthan High Court - Jodhpur
Anil vs Gopal Meghwal And Ors on 6 April, 2021
Bench: Devendra Kachhawaha

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Civil Misc. Appeal No. 1120/2018 Anil

----Appellant Versus Gopal Meghwal And Ors.

----Respondent

For Appellant(s) : Mr. Sanjay Nahar For Respondent(s) : Mr. Himanshu Pareek for Mr. Vipul Singhvi-Insurance Company Mr. Pritam Joshi, driver & owner

HON'BLE MR. JUSTICE DEVENDRA KACHHAWAHA Order

06/04/2021

Heard learned counsel for the appellant for condonation of delay

in filing the appeal. The appeal is reported to be barred by 86 days. No

reply has been filed to the application under Section 5 of the Limitation

Act by the respondents. The application is not seriously opposed.

For the reasons mentioned in the application. The same is

allowed. The delay in filing the present appeal of 86 days is condoned.

Learned counsel for the appellant stated that appeal bearing

No.1123/2018 has already been admitted on 14.01.2021 which is

against the impugned judgment and award dated 09.08.2017. This

appeal is also filed against the same impugned judgment and award,

therefore, the same may also be admitted.

Admit. Issue notice. Notices need not be issued as the

respondents are duly represented through their counsel.

Send for the record.

List as soon as the record is received.

(DEVENDRA KACHHAWAHA),J 44-Bharti/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter