Gujarat High Court
Vadodara vs Life on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/67/9089 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6790 of 1989
with
SPECIAL
CIVIL APPLICATION NO. 2508 0F
1989
=========================================
VADODARA
DIVISIONAL INSURANCE - Petitioner(s)
Versus
LIFE
INSURAQNCE CORPORATION OF INDIA & 3 - Respondent(s)
==========================================
Appearance
:
NOTICE
SERVED for Petitioner(s) : 1,
MS ANUJA S
NANAVATI for Respondent(s) : 1 - 3.
RULE UNSERVED for
Respondent(s) : 4,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2008
ORAL
ORDER
1. By
way of this petition the petitioner has prayed to direct the
respondents, their officers, servants agents to withdraw the notice
Annexure B to this petition and restore the status quo.
2. Though
served none appears for the petitioner. It appears that the
petitioners are not interested in proceeding with the matter. In that
view of the matter this petition is rejected.
(K.S.
Jhaveri,J.)
mary//
Top