Gujarat High Court High Court

New vs Mansinh on 2 February, 2010

Gujarat High Court
New vs Mansinh on 2 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2650/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2650 of 2009
 

To


 

FIRST
APPEAL No. 2681 of
2009 
=========================================================

 

NEW
INDIA ASSURANCE CO. LTD - Appellant(s)
 

Versus
 

MANSINH
NRUPSINH KAPLETHIYA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Appellant(s) : 1, 
MR HARSHIT S TOLIA for Respondent(s) : 1 -
4. 
None for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/02/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Admit.

Learned
advocate Mr. Shirish B. Tolia appears for and waives service of
notice of admission on behalf of the respondents-claimants.

[Ms.

R.M.Doshit, J.]

[K.M.Thaker,
J.]

kdc

   

Top