Gujarat High Court
Icici vs Mahmadbhai on 1 October, 2010
Gujarat High Court Case Information System
Print
FA/2781/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2781 of 2010
With
CIVIL
APPLICATION No. 11016 of 2010
In
FIRST
APPEAL No. 2781 of 2010
=========================================================
ICICI
LOMBARD GENERAL INSURANCE CO LTD - Appellant
Versus
MAHMADBHAI
SALIMBHAI N & 3 - Defendants
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Appellant
None for Defendants : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/10/2010
ORAL
ORDER
Notice
for final disposal returnable on 29.10.2010. It is expected of the
other side to get ready for final disposal as the notice itself is
issued for final disposal looking to the controversy involved in the
matter.
Order
in Civil Application :
Notice
as to returnable on 29.10.2010. Liberty is granted to the other side
to approach this Court in case of difficulty.
(S.R.BRAHMBHATT,
J.)
pallav
Top