Gujarat High Court High Court

Jindal vs Ramkishan on 15 July, 2008

Gujarat High Court
Jindal vs Ramkishan on 15 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1745/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1745 of 2008
 

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

 

JINDAL
SAW LTD. - Appellant(s)
 

Versus
 

RAMKISHAN
PAL & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
PS
GOGIA for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
MR SUNIL B
PARIKH for Defendant(s) : 3, 
MR SHASHIKANT S GADE for Defendant(s)
: 3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 15/07/2008 

 

ORAL
ORDER

Learned
advocate, Mr.Shashikant Gade, states that he is not appearing in this
matter on behalf of the insurance company and learned advocate,
Mr.Sunil Parikh is appearing on behalf of insurance company.
Therefore, name of learned advocate, Mr.Shashikant Gade may be
deleted from the present proceedings.

ADMIT.

To be heard with First Appeal No.2918 of 2007.

(K.S.Jhaveri,
J.)

/malek

   

Top