Gujarat High Court High Court

United vs Manan on 28 June, 2010

Gujarat High Court
United vs Manan on 28 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5911/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5911 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 442 of 2009
 

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

 

UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
 

Versus
 

MANAN
DILIPKUMAR SHODHAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVNIT M TAILOR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
ORDER

With
the permission of the Court, the learned advocate for the applicant
has paid the process fee. As the returnable date of rule is 26th
July 2010, it is not required to be extended.

(RAVI
R. TRIPATHI, J.)

karim

   

Top