Gujarat High Court High Court

New vs Natubhai on 3 March, 2011

Gujarat High Court
New vs Natubhai on 3 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/206/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 206 of 2011
 

With


 

CIVIL
APPLICATION No. 1711 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 206 of 2011
 

 
 
=========================================================

 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

NATUBHAI
RUPSANGBHAI MORI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

Inspite
of sufficient time granted vide order dated 14.02.2011, office
objections have not been removed. First Appeal (Stamp) therefore
stands dismissed for non-prosecution. Civil Application also stands
disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top