Gujarat High Court
New vs Karsan on 18 September, 2008
Gujarat High Court Case Information System
Print
CA/516220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5162 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2922 of 2004
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
Versus
KARSAN
RAMABHAI RABARI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KV GADHIA for
Petitioner(s) : 1,
MR
MEHUL S SHAH for
Respondent(s) : 1,
MR
SURESH M SHAH for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/09/2008
ORAL
ORDER
Rule
returnable on 13th October 2008.
[K.S.
JHAVERI, J.]
ar
Top