Gujarat High Court
Susmitbhai vs Sartejsingh on 13 July, 2011
Gujarat High Court Case Information System
Print
FA/1675/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1675 of 1993
======================================
SUSMITBHAI
CHATURBHAI SHAH - Appellant(s)
Versus
SARTEJSINGH
BHAGATSINH JAT & 2 - Defendant(s)
======================================
Appearance
:
MR
KARTIKEY P RAWAL for Appellant(s) : 1,
DELETED for Defendant(s) :
1,
GOVERNMENT PLEADER for Defendant(s) : 2,
RULE SERVED for
Defendant(s) : 2,
MR SUNIL B PARIKH for Defendant(s) :
3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/07/2011
ORAL
ORDER
Learned
advocate Mr. Sunil Parikh for the respondent No.3 – The New
India Assurance Co. states that one allied matter i.e. First Appeal
No.2808 of 1993, arising out of the same accident, is not tagged
along with present First Appeal.
In
view of above, Registry is directed to tag First Appeal No.2808 of
1993 along with present First Appeal on next date of hearing.
S.O.
to 6.9.2011.
(Z.K.SAIYED,J.)
ynvyas
Top