Gujarat High Court High Court

New vs Girdharlal on 28 August, 2008

Gujarat High Court
New vs Girdharlal on 28 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/487/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 487 of 2003
 

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


 

NEW
INDIA ASSURANCE CO LTD. - Appellant
 

Versus
 

GIRDHARLAL
POPATLAL BARAE & 6 - Defendants
 

=========================================================
 
Appearance : 
(MR
PV NANAVATI) for Appellant:MR VIBHUTI NANAVATI
for Appellant: 1, 
NOTICE SERVED for Defendants : 1 - 5, 7, 
MR
MEHUL S SHAH for Defendants : 1 - 2. 
MR SURESH M SHAH for
Defendants : 1 - 2. 
NOTICE UNSERVED for Defendant :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel appearing for the appellant seeks permission to delete
respondent No. 6. Permission as prayed for is granted. Accordingly,
the name of respondent No. 6 be deleted from the record of First
Appeal No. 487 of 2003.

[BHAGWATI
PRASAD, J.]

[S.R.BRAHMBHATT,
J.]

pallav

   

Top