Gujarat High Court
New vs Javantiben on 23 July, 2008
Bench: H.K.Rathod
CA/6777/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 6777 of 2008 In FIRST APPEAL No. 4418 of 2007 with CA No.11349 of 2007 ========================================================= NEW INDIA ASSURANCE CO. LTD., BHARUCH - Petitioner(s) Versus JAVANTIBEN D/O RADVIBEN K. VASAVA W/O MAGANBHAI VASAVA & 2 - Respondent(s) ========================================================= Appearance : MR VIBHUTI NANAVATI for Petitioner(s) : 1, None for Respondent(s) : 1, RULE NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 23/07/2008 ORAL ORDER
Learned
advocate Mr.Vibhuti Nanavati has filed leave note. Therefore, the
matters are adjourned to 28.7.2008.
(H.K.RATHOD,J.)
(vipul)