Gujarat High Court
Royal vs Pankajkumar on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/567920/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5679 of 2009
In
FIRST
APPEAL No. 2173 of 2009
=========================================================
ROYAL
SUNDARAM ALLIANCE INSURANCE COMPANY - Petitioner(s)
Versus
PANKAJKUMAR
SHANKARLAL PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/07/2009
ORAL
ORDER
1. Heard
learned advocate Mr.D.B.Mehta for applicant. Though Rule is served to
respondents claimants, no appearance is filed by them.
2. In
view of above, Rule is made absolute in terms of order dated
14.5.2009.
(H.K.RATHOD,J.)
(vipul)
Top