Gujarat High Court Case Information System
Print
SCA/7430/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7430 of 2001
=========================================
RATILAL
P. DHODIYA & 9 - Petitioner(s)
Versus
STATE
OF GUJARAT & 14 - Respondent(s)
=========================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1 - 6, 8,MR CHINMAY M GANDHI for Petitioner(s) : 1 -
6, 8,- for Petitioner(s) : 7,9 - 10.
MR DEVANG VYAS, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1 - 4, 7,
RULE SERVED for
Respondent(s) : 1 - 3,5 - 15.
MR HV CHHATRAPATI for Respondent(s)
: 5,
MR RD DAVE for Respondent(s) : 6,
MR AMAR N BHATT for
Respondent(s) : 9,
MR MR BHATT, SENIOR ADVOCATE for MRS MAUNA M
BHATT for Respondent(s) : 0.0.0
MR RR VAKIL for Respondent(s) :
0.0.0
MR PALAK H THAKKAR for Respondent(s) : 0.0.0
MR KK NAIR
for Respondent(s) : 10,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 09/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
Advocate Mr.Nair places on record a communication dated 09.07.2010
received by him from the Divisional Manager. Learned Advocate
Mr.Palak Thakkar appears for respondent No.14.
Learned
Advocates, instructed by respective officers /clients state that as
and when with concrete material claim will be placed by the insurance
holders, the same will be considered by the company in accordance
with law and with permissible sympathy possible, within the limits of
the law.
In
light of that, for the present, presence of the concerned officers is
dispensed with.
The
matter is adjourned to 16.07.2010.
(Ravi
R.Tripathi, J.)
(Rajesh
H.Shukla, J.)
*Shitole
Top