Gujarat High Court
New vs Nathiben on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/565620/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5656 of 2009
In
FIRST
APPEAL No. 2170 of 2009
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
Versus
NATHIBEN
CHANABHAI PARMAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 1.2.1,1.2.2
- 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/07/2009
ORAL
ORDER
1. Heard
learned advocate Mr.Shalin Mehta for applicant and learned advocate
Mr.Hashit Joshi for respondents.
2. Considering
the submissions made by both learned advocates, Rule is made absolute
in terms of order dated 13.5.2009.
(H.K.RATHOD,J.)
(vipul)
Top