Gujarat High Court High Court

Oriental vs Takhatsinh on 5 April, 2010

Gujarat High Court
Oriental vs Takhatsinh on 5 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/731/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 731 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 841 of 2009
 

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

 

ORIENTAL
INSURANCE CO LTD THROUGH MANAGER - Petitioner(s)
 

Versus
 

TAKHATSINH
BHARATSINH ZALA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VASANT S SHAH for
Petitioner(s) : 1, 
SERVED BY AFFIX.-(R) for Respondent(s) :
1, 
UNSERVED-EXPIRED (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
ORAL
ORDER

Mr.

V.S. Shah learned counsel for the applicant has requested for
permission to withdraw the application, permission is granted.
Application is disposed of as withdrawn.

(K.M.THAKER,
J.)

Pankaj

   

Top