Gujarat High Court High Court

United vs Rajeshbhai on 16 September, 2008

Gujarat High Court
United vs Rajeshbhai on 16 September, 2008
Bench: J.R.Vora And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/53/3506	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5335 of 2006
 

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


 

UNITED
INDIA INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

RAJESHBHAI
DHIRAJLAL DESAI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Appellant(s) : 1, 
MR ABHISHEK M MEHTA for Defendant(s) : 1, 
RULE
NOT RECD BACK for Defendant(s) : 2, 
RULE SERVED for Defendant(s) :
3, 
MR MAULIK J SHELAT for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned
advocate Mr. Priyank Jhaveri on behalf of Mr. Hasmukh Thakkar, in
pursuance of the Office Note, seeks leave to amend the prayer clause
and to mention First Appeal No. 5335/2006 instead of First Appeal No.
5665/2006. Permission granted. Prayer clause be amended immediately.
Notice is now made returnable on 10.11.2008.

(J.R.

VORA, J.) (Z.K. SAIYED, J.)

mandora/