Gujarat High Court High Court

National vs Shardaben on 21 December, 2010

Gujarat High Court
National vs Shardaben on 21 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15547/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15547 of 2007
 

In
FIRST APPEAL (STAMP NUMBER) No. 4203 of 2007
 

And


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15548 of 2007
 

In
FIRST APPEAL (STAMP NUMBER) No. 4204 of 2007
 

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

 

NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

SHARDABEN
VASANTLAL PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
MR
AV PRAJAPATI for
Respondent(s) : 1.2.1,
1.2.2,1.2.3
 
RULE
SERVED for
Respondent(s) : 2
- 5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 27/03/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advoate Mr.Dastoor states that he has instructions to appear for
respondent No.5. He seeks a week’s time to have detailed
instructions. S.O. to 3.4.2008.

[A.L.DAVE,J.]

[SHARAD
D.DAVE,J.]

(patel)

   

Top