Gujarat High Court High Court

New vs Javantiben on 12 May, 2010

Gujarat High Court
New vs Javantiben on 12 May, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11349/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11349 of 2007
 

In


 

FIRST
APPEAL No. 4418 of 2007
 

With


 

FIRST
APPEAL No. 4418 of 2007
 

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

 

NEW
INDIA ASSURANCE CO. LTD., BHARUCH - Petitioner(s)
 

Versus
 

JAVANTIBEN
D/O RADVIBEN KOYJIBHAI VASAVA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
 
RULE SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

In
view of the report dated 11/5/2010 made pursuant to this Court’s
order dated 4/5/2010, any further direction except that the Registry
will make necessary entries in First Appeal No.4418 of 2007 which
will be appropriately reflected in the cause list, are not necessary.
The factual aspects noted by the office will be intimated to the
advocate of the applicant-appellant as well.

(K.M.THAKER,
J.)

(ila)

   

Top