Gujarat High Court High Court

National vs Patel on 24 March, 2011

Gujarat High Court
National vs Patel on 24 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14725/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 14725 of 2007
 

In


 

FIRST
APPEAL No. 5254 of 2007
 

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

 

NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

PATEL
PREMILABEN DHARMESHBHAI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1
- 6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

					Date
: 05/02/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

While
passing order on 4.8.2008 in this matter, this Court (Coram: Bhagwati
Prasad & S.R.Brahmbhatt, JJ.) has observed as under:

?SStay
order is confirmed because no one appears for the claimants. The
confirmation is subject to the condition that the claimants may
appear and ask for appropriate orders for disbursement.??

In
view of the above order passed by the Division Bench, the stay is
confirmed. This application is allowed. Rule is made absolute
accordingly.

 

 


 

							(R.P.Dholakia,
J.)
 

 


 

Sreeram.						(M.D.Shah,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top