Gujarat High Court
United vs Komalben on 18 January, 2011
Gujarat High Court Case Information System
Print
FA/3353/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3353 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANY LTD - Appellant(s)
Versus
KOMALBEN
D/O NAVNEETBHAI ALPESHBHAI PATEL & 4 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
None for Defendant(s) : 1,3 - 5.
MR NILESH A
PANDYA for Defendant(s) : 1.2.1,1.2.2 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 18/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.M.J.Shelat states that the amount was deposited on
18.12.2010 as per the earlier order passed by the Court and he has
the receipt with him. Unfortunately, he could not produce the same
before the Registry through inadvertance. He prays for time to file
the receipt with the Registry during the course of the day. The
Registry shall accept the same.
Accordingly,
the Office Note stands disposed of.
Fresh
Notice of Rule to the responsents, returnable on 22.2.2011.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top