Gujarat High Court High Court

New vs Thakor on 31 July, 2008

Gujarat High Court
New vs Thakor on 31 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6208/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6208 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 865 of 2008
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

THAKOR
SAVRAMBHAI KARSHANBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 2, 
RULE
UNSERVED for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Time
to pay the process fee is extended upto 5.8.2008 and returnable date
is extended upto 5.9.2008, failing which the matter shall stand
dismissed with reference to the Court.

(H.K.RATHOD,J.)
(vipul)

   

Top