Gujarat High Court High Court

Oriental vs Menaben on 10 October, 2011

Gujarat High Court
Oriental vs Menaben on 10 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10473/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10473 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2462 of 2011
 

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


 

ORIENTAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

MENABEN
NATHALAL BAJANIA (LEGAL HEIR OF NATHALAL RAMDAS & 1 -
Respondent(s)
 

================================================= 
Appearance
: 
MR DAKSHESH MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

On
the request made by the learned Advocates for the appellant, three
weeks time is granted for removal of the office objections. S.O. to
03.11.2011.

[G.

B. SHAH, J.]

msp

   

Top