Gujarat High Court
United vs Monghiben on 23 August, 2010
Gujarat High Court Case Information System
Print
CA/833/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 833 of 2005
with
FIRST
APPEAL No. 195 of 2005
=================================================
UNITED
INDIA INSURANCE CO. LTD - Petitioner(s)
Versus
MONGHIBEN
JENTHBHAI WD/O DECD.JENTIBHAI PALJIBHAI MARU & 9 - Respondent(s)
=================================================
MS
AVANI S MEHTA for Petitioner(s) : 1,
RULE SERVED for Respondent(s)
: 1 - 5, 8,
MR DP KINARIWALA for Respondent(s) : 6 - 7.
RULE
UNSERVED for Respondent(s) : 9,
MR HEMANT S SHAH for Respondent(s)
: 10,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/09/2005
ORAL
ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
Ms.
Avani S. Mehta, wants to withdraw this appeal. Permitted to do so.
Interim relief is vacated. Rule is discharged.
(BHAWANI
SINGH)
Chief
Justice
(H.K.
RATHOD)
Judge
[sn
devu] ps
Top