Gujarat High Court High Court

Icici vs Ismail on 24 June, 2010

Gujarat High Court
Icici vs Ismail on 24 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5657/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5657 of 2010
 

In


 

FIRST
APPEAL No. 345 of 2009
 

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


 

ICICI
LOMBARD GENERAL INSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

ISMAIL
ISHABHAI JAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
7. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 24/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of Circular dated 16.11.2009 at Annexure A issued by the
Insurance Regulatory and Development Authority, counsel for the
appellant applicant prays for and is allowed to delete ground (f)
as mentioned in memo of First Appeal No. 345 of 2009.

CA
stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top