Gujarat High Court
The vs Smt on 5 August, 2008
Gujarat High Court Case Information System
Print
FA/160820/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1608 of 2004
=========================================================
THE
ORIENTAL INSURANCE CO.LTD - Appellant(s)
Versus
SMT.
RAMUBEN BHOLARAM & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
None for Defendant(s) : 1,
UNSERVED-EXPIRED
(R) for Defendant(s) : 1.2.1
MR NN PRAJAPATI for Defendant(s) :
1.2.2,1.2.3
RULE SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/08/2008
ORAL
ORDER
Mr.
Shelat states that respondent nos.1.2.2 and 1.2.3 are the legal heirs
of expired respondent 1.2.1 and they may be treated accordingly. The
appeal is therefore ready for hearing.
At
the request of Mr. Prajapati, matter is adjourned to 2nd
September 2008.
[K.S.
JHAVERI,J.]
ar
Top