Gujarat High Court High Court

National vs Qai on 3 July, 2008

Gujarat High Court
National vs Qai on 3 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5150/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5150 of
2006 
=========================================================

 

NATIONAL
INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

QAI
SHANTABEN WD/O KHUMANBHAI VESTABHAI BHILL & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
RULE NOT RECD BACK for Defendant(s) : 1 - 5. 
MR
JV JAPEE for Defendant(s) : 1 - 4. 
- for Defendant(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

Date
: 03/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)

As
per the office note dated 2.7.2008, R&P has not been received
with paper-book. Registry is therefore directed to call for the R&P
of MACP No.1217 of 2004 (old MACP No. 194 of 1995) from MACT, Dahod
so as to reach to this Court on or before 31.7.2008.

Registry
is directed to list the matter for final hearing on 7.8.2008.

(A.M.Kapadia,J)

(R.H.Shukla,J)

Jayanti*

   

Top