Gujarat High Court
National vs Jalamabhai on 17 February, 2010
Gujarat High Court Case Information System
Print
CA/12223/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12223 of 2009
In
FIRST
APPEAL No. 4332 of 2009
=========================================================
NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
JALAMABHAI
FULABHAI RATHOD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
DELETED for Respondent(s) : 1,
MR AMIT N
CHAUDHARY for Respondent(s) : 2 - 3.
RULE NOT RECD BACK for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/02/2010
ORAL
ORDER
Heard
learned advocate Mr. Maulik J. Shelat appearing on behalf of
applicant. Respondent No.1 is deleted and Rule is not received back
for respondent No.4. Learned advocate Mr. Amit N. Chaudhary for
Opponent Nos.2 and 3 has filed sick note today.
This
Court has passed an interim order on 20th January 2010.
Considering submissions made by learned advocate Mr. Shelat, rule is
made absolute as per order dated 20th January 2010.
[H.K.
RATHOD, J.]
#Dave
Top