Gujarat High Court High Court

Oriental vs Dhanjibhai on 15 July, 2010

Gujarat High Court
Oriental vs Dhanjibhai on 15 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/953/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 953 of 2010
 

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


 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

DHANJIBHAI
HAMIRBHAI ROZASARA & 1 - Defendant(s)
 

=========================================================
Appearance : 
MS
KARUNA V RAHEVAR for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

Learned
Advocate for the appellant states that the court-fee is paid today.
She seeks one week’s time to remove other office objections. Request
is granted.

If
the office objections are not removed within a week from today, the
matter shall stand dismissed for non-prosecution, without referring
to the Court.

(RAVI
R. TRIPATHI, J.)

jani

   

Top