Gujarat High Court High Court

Icici vs Anilbhai on 2 August, 2010

Gujarat High Court
Icici vs Anilbhai on 2 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

X-OST/160/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CROSS
OBJECTION (STAMP NUMBER) No. 160 of 2010
 

In


 

FIRST
APPEAL No. 1205 of 2010
 

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

 

ICICI
LOMBARD GENERAL INS. CO. LTD. - Appellant(s)
 

Versus
 

ANILBHAI
BHURABHAI HATHILA & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
MR MTM HAKIM
for Defendant(s) : 3 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
 
ORAL
ORDER

Mr.M.T.M.

Hakim wants a week’s time to enable him to procure a copy of the BPL
Card, if any, from the claimant to claim exemption from payment of
court fee. Time is granted upto 16th August 2010. In the
meantime, the learned advocate shall remove the other office
objections. In the event the claimant does not hold BPL Card, the
court fee be paid.

(RAVI
R. TRIPATHI, J.)

karim

   

Top