Gujarat High Court
National vs Nandiniben on 9 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/4194/2001 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 4194 of 2001 To FIRST APPEAL No. 4196 of 2001 with CROSS OBJECTION (STAMP) No. 6 of 2002 In FIRST APPEAL No. 4194 of 2001 To CROSS OBJECTION (STAMP) No. 8 of 2002 In FIRST APPEAL (STAMP) No. 4196 2001 ===================================================== NATIONAL INSURANCE CO. - Appellant(s) Versus NANDINIBEN NAYANKUMAR PATEL & 7 - Defendant(s) ===================================================== Appearance : MR DAKSHESH MEHTA for Appellant(s) : 1, MR SANDIP C SHAH for Defendant(s) : 1 - 4. NOTICE SERVED for Defendant(s) : 5 - 6, 8, SERVED BY AFFIX.(N) for Defendant(s) : 7, MR HM BHAGAT for Defendant(s) : 8, ===================================================== CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 09/07/2008 COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
Sandip C. Shah, learned advocate for the Respondents/Claimants prays
to adjourn the instant batch of three Appeals filed by the Appellant
Ă˝ Insurer and the three Cross Objections filed by the Claimants,
to enable to get prepared himself.
The
prayer made by Mr. Sandip C. Shah, learned advocate for the
Respondents / Claimants has not been opposed by Mr. Dakshesh Mehta,
learned advocate for the Appellant.
Hence,
by consent, the matter is adjourned to 25.8.2008.
(A.M.Kapadia,J)
(Z.K.Saiyed,J)
Jayanti*