Gujarat High Court High Court

United vs Ravjibhai on 25 July, 2011

Gujarat High Court
United vs Ravjibhai on 25 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/148/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 148 of 1992
 

With


 

FIRST
APPEAL No. 429 of 1992
 

With


 

FIRST
APPEAL No. 430 of 1992
 

With


 

FIRST
APPEAL No. 2263 of 1992
 

With


 

FIRST
APPEAL No. 263 of 1993
 

 
=========================================


 

UNITED
INDIA INSURANCE CO.LTD. - Appellant(s)
 

Versus
 

RAVJIBHAI
CHATURBHAI PATEL & 5 - Defendant(s)
 

=========================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1,
6, 
GOVERNMENT PLEADER for Defendant(s) : 2 - 3. 
MR AJ PATEL for
Defendant(s) : 4, 
None for Defendant(s) : 5, 
MR GC MAZMUDAR for
Defendant(s) : 6, 
MR HG MAZMUDAR for Defendant(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 25/07/2011
 

COMMON
ORAL ORDER

Mr.Thomas
for Mr.Vibhuti Nanavati, learned counsel for the appellant, states
that the matters are different and they are wrongly tagged with each
other. He, therefore, contended that office may be directed to
separate the matters and place it before appropriate Courts.

Office
is directed to verify the same and place the matters before the
appropriate Court. The matters are adjourned to 17th
August, 2011.

(Z.

K. Saiyed, J)

Anup

   

Top