Gujarat High Court
New vs Valjibhai on 29 August, 2008
Gujarat High Court Case Information System
Print
FA/4131/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4131 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD THROUGH - Appellant(s)
Versus
VALJIBHAI
CHHAGANBHAI JOSHI & 4 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 4.
MR HARSHIT S
TOLIA for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/08/2008
ORAL
ORDER
Heard
learned advocate Mr. Vibhuti Nanavati appearing on behalf of
appellant ? Insurance Company and learned advocate Mr. Tolia
appearing on behalf of respondent ? claimant on caveat.
I
have considered the submissions made by both the learned advocates,
question involved in the present appeal requires detailed
examination.
Hence,
appeal is ADMITTED.
Learned
advocate Mr. Tolia waives service of notice of admission on behalf of
respondents claimants.
[H.K.
RATHOD, J.]
#Dave
Top