Gujarat High Court High Court

United vs Barot on 29 June, 2010

Gujarat High Court
United vs Barot on 29 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/992/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 992 of 2010
 

To


 

FIRST
APPEAL No. 1005 of 2010
 

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

 

UNITED
INDIA INSURANCE CO.LTD - Appellant(s)
 

Versus
 

BAROT
NATUVERLAL DIED THROGH HIS HEIRS & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Appellant(s) : 1,MR HG MAZMUDAR for Appellant(s) : 1, 
None for
Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 29/06/2010 

 

 
COMMON
ORAL ORDER

Heard
learned advocate Mr.G.C. Mazmudar for the appellant-company. The
learned advocate for the appellant wants time to identify the
matters that of the labourers on contract, mid-way passengers on the
truck or pedestrians. Labourers on contract may be as an agent of the
owner of the wheat which was loaded in the truck. Adjourned to 6th
July 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top