Gujarat High Court
United vs Hasinaben on 14 July, 2008
Gujarat High Court Case Information System
Print
FA/5343/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5343 of 2007
=========================================================
UNITED
INDIA INSURANCE CO. LTD - Appellant(s)
Versus
HASINABEN
SALIMBHAI BHATI (HEIR OF DECD. SALIMBHAI F.) & 6 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
MS AMRITA AJMERA for Defendant(s) : 1, 4,
None
for Defendant(s) : 2 - 3, 5,
MS SEJAL K MANDAVIA for Defendant(s)
: 6,
MR VIPUL A SHAH for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2008
ORAL
ORDER
This
appeal is filed by Insurance Company. Learned advocate Mr. Shelat is
appearing on behalf of appellant. This matter is for final hearing.
The GSRT Corporation has also filed Appeal being First Appeal No.3165
of 2007 which was also admitted by this Court. The matter of learned
advocate Mr. Hakim, learned advocate Mr. Shelat and learned advocate
Ms. Mandavia, in which, the same question has been raised by
respective advocates.
Therefore,
registry is directed to notify this matter in final hearing board in
due course.
[H.K.
RATHOD, J.]
#Dave
Top