Gujarat High Court
Oriental vs Menaben on 10 October, 2011
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