Gujarat High Court Case Information System
Print
SCA/1694/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1694 of 2010
=====================================
KUSUMBEN
JASVANTRAY TRIVEDI - Petitioner(s)
Versus
UNITED
INDIA INSURANCE CO LTD & 2 - Respondent(s)
=====================================
Appearance
:
MR BJ TRIVEDI for Petitioner(s)
: 1,MR JT TRIVEDI for Petitioner(s) : 1,MS JIGNASA B TRIVEDI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
PALAK H THAKKAR for Respondent(s) : 1,
MR VIBHUTI NANAVATI for
Respondent(s) : 2,
SERVED BY AFFIX.-(R) for Respondent(s) :
3,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/02/2011
ORAL
ORDER
1.0 Learned
advocate Mr. Vibhuti Nanavati for respondent nos. 2 and 4 files
affidavit of Dr. Pratima Patankar, Manager – Operations of Alankit
Healthcare TPA Ltd., tendering unconditional apology for the
observations made by this Court in order dated 7th
February 2011.
1.1 The
learned advocate also files affidavit of one Shri Minesh Kumar
Jangid, Manager of respondent no. 2 tendering unconditional apology
for the lack of diligence in causing appearance in response to the
Notice issued by this Court.
1.2 The
learned advocate for the respondent nos. 2 and 4 has also produced on
record zerox copy of two Drafts of Rs.25,000/- each, one in favour of
the Gujarat State Legal Services Authority and another in favour of
the petitioner – Smt. Kusumben J. Trivedi.
2.0 On
a request made by the learned advocate for the respondent nos. 2 and
4, the unconditional apology is accepted. The petition is disposed
of.
[
Ravi R. Tripathi, J. ]
hiren
Top