Gujarat High Court High Court

United vs Qum on 22 July, 2011

Gujarat High Court
United vs Qum on 22 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/1408/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 1408 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1409 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1422 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1424 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1437 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1526 of 2011
 

with
 

FIRST
APPEAL (STAMP NUMBER) No. 1564 of 2011
 

with
 

FIRST
APPEAL No. 1971 of 2011
 

with
 

FIRST
APPEAL No. 1994 of 2011
 

with
 

FIRST
APPEAL No. 1996 of 2011
 

with
 

FIRST
APPEAL No. 1998 of 2011
 

with
 

FIRST
APPEAL No. 1999 of 2011
 

with
 

FIRST
APPEAL No. 2015 of 2011
 

with
 

FIRST
APPEAL No. 2017 of 2011
 

with
 

FIRST
APPEAL No. 2018 of 2011
 

with
 

CIVIL
APPLICATION No. 7065 of 2011
 

with
 

CIVIL
APPLICATION No. 7221 of 2011
 

with
 

CIVIL
APPLICATION No. 7223 of 2011
 

with
 

FIRST
APPEAL (STAMP) NO. 1787 of 2011
 

with
 

FIRST
APPEAL NO. 2159 of 2011
 

with
 

FIRST
APPEAL NO. 2160 of 2011
 

with
 

FIRST
APPEAL NO. 2162 of 2011
 

To
 

FIRST
APPEAL NO. 2171 of 2011
 

with
 

CIVIL
APPLCIATION NO. 7826 of 2011
 

with
 

CIVIL
APPLICATION NO. 7827 of 2011
 

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

 

UNITED
INDIA INSURANCE CO.LTD - Appellant(s)
 

Versus
 

QUM
FATEHMOHMAD TVAR & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

Office
objections to be removed on or before 12.08.2011, failing which, the
matters shall be notified for further orders.

Office
to keep a copy of this order in each matter.

(RAJESH
H.SHUKLA, J.)

Jayanti*

   

Top