Gujarat High Court
New vs Babiben on 23 March, 2011
Gujarat High Court Case Information System
Print
CA/3812/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3812 of 2011
WITH
CIVIL
APPLICATION No. 16615 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3119 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
BABIBEN
OSMANBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/03/2011
ORAL
ORDER
Heard.
In view of the
averments made in the application, the same is allowed in terms of
paragraph Nos. 7(B), 7(C), 7(D) and 7(E). Necessary amendment be
carried out forthwith.
The application stands disposed of accordingly.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION NO. 16615 OF 2010
Rule
to the legal heirs and representatives of respondent No. 1
returnable on 02.05.2011.
(K.S.JHAVERI,
J.)
niru*
Top