Gujarat High Court High Court

New vs Kantaben on 10 July, 2008

Gujarat High Court
New vs Kantaben on 10 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2421/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2421 of 2008
 

With


 

CIVIL
APPLICATION No. 6085 of 2008
 

In
FIRST APPEAL No. 2421 of 2008
 

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

 

NEW
INDIA INSURANCE CO LTD - Appellant(s)
 

Versus
 

KANTABEN
MAFABHAI LAKHABHAI SHEKHALIYA (HARIJAN) & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Appellant(s) : 1, 
NOTICE
SERVED for
Defendant(s) : 1
- 5, 7, 
MR
HS MUNSHAW for
Defendant(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/07/2008 

 

ORAL
ORDER

Learned
advocate Mr. Himanshu Padhya is having instructions to appear on
behalf of respondent Nos.1 to 5, Learned advocate Mr. H.S. Munshaw is
appearing on behalf of respondent No.6 and learned AGP Ms. Kiran
Pandey is appearing on behalf of respondent – State Authority.

Learned
advocate Mr. Padhya requests for some time.

Learned
advocate Mr. Thakkar requests for some time to produce complete paper
book and two copies of entire documents of insurance policy of the
vehicle involved in the accident.

Accordingly,
matter is adjourned to 22nd July 2008.

Meanwhile,
order passed by this Court on 14th May 2008 is to be
complied by appellant, otherwise, this Court will vacate the interim
stay granted on 14th May 2008.

[H.K.

RATHOD, J.]

#Dave

   

Top