Gujarat High Court High Court

National vs Champaben on 30 June, 2010

Gujarat High Court
National vs Champaben on 30 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3191/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3191 of 2008
 

To


 

FIRST
APPEAL No. 3234 of 2008
 

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

 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

CHAMPABEN
MOTIBHAI MAVI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MR.PRANAV M RAVAL
for Defendant(s) : 1.2.1, 1.2.2,1.2.3  
RULE UNSERVED for
Defendant(s) : 1.2.4, 1.2.5,1.2.6  
RULE SERVED for Defendant(s) :
2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/06/2010 

 

ORAL
ORDER

The
matters are notified with a remark that respondents no.1/4 to 1/6
could not be served for want of time. Learned advocate Mr.Pranav M.
Raval has instructions to appear for respondents no.1/1 and 1/ 2 and
also in some cases for respondents no.1/1 to 1/3. He prays for time
to take instructions in the matters and get Vakalatnama from the
remaining unserved respondents. At his request the matters are
adjourned to 19th July 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top