Gujarat High Court High Court

United vs Madhuben on 26 October, 2010

Gujarat High Court
United vs Madhuben on 26 October, 2010
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4222/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4222 of 2006
 

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

 

UNITED
INDIA INSURANCE CO. LTD - Appellant(s)
 

Versus
 

MADHUBEN
MERAMANBHAI GORIA & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
MR PREMAL R JOSHI for Defendant(s) : 1,5 -
6. 
None for Defendant(s) : 2 - 4,
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 
			
		
		 
			 

            and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/11/2006  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Notice
for final disposal returnable on 29th November, 2006.

Mr
Premal Joshi for respondent Nos. 1 to 6 and Mr Premal Rachh for
respondent No.7 waive service of notice.

[M.S.

SHAH, J.]

[AKIL
KURESHI, J.]

sundar/-

   

Top