Gujarat High Court
National vs Jatinbhai on 12 September, 2011
Gujarat High Court Case Information System
Print
FA/6307/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6307 of 1995
=================================================
NATIONAL
INSURANCE CO. LTD - Appellant(s)
Versus
JATINBHAI
BHUATBHAI MEHTA & 1 - Defendant(s)
=================================================
Appearance
:
MR SUNIL B PARIKH for
Appellant(s) : 1,
MR MP PRAJAPATI for respondent(s) : 1,
None
for resp(s) : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 12/09/2011
ORAL
ORDER
1. Learned
Advocate Mr M P Prajapati is present. He has submitted that his name
has been wrongly shown by the office on the board on behalf of
respondent No.1. Hence office is directed to delete name of learned
Advocate Mr M P Prajapati on behalf of respondent No.1 and henceforth
name of Mr M P Prajapati should not be shown on the board.
2. The
returnable date is extended upto 07.10.2011.
Payment of process fee to be paid on or before 16.9.2011.
[G.
B. SHAH, J.]
msp
Top