Gujarat High Court High Court

Pravinsinh vs Mohmed on 24 July, 2008

Gujarat High Court
Pravinsinh vs Mohmed on 24 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3790/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 3790 of 2008
 

In


 

FIRST
APPEAL No. 3141 of 2007
 

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

 

PRAVINSINH
SWARUPSINH CHASATIYA & 1 - Petitioner(s)
 

Versus
 

MOHMED
KASIM AHMED HUSSAIN MANVA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1, 
MS
LILU K BHAYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Balvant Solanki for learned advocate Mr. AM
Dagli on behalf of applicant – appellant, learned advocate Ms. LK
Bhaya appearing on behalf of Insurance Company.

The
present application is filed by appellant to produced on record
certain documents under order 41 Rule 27 of C. P. C.

Learned
advocate Mr. Solanki submitted that in all, three documents are to
be produced on record, but looking to the averment made in this
application one is referred, there is no averment made in respect to
rest of two documents.

Therefore,
it is better that instead of doing amendment in this application,
let, applicant may file comprehensive fresh application under order
41 Rule 27.

Therefore,
present application is disposed of at this stage with a liberty to
file fresh application under order 41 Rule 27.

Accordingly,
present application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top