Gujarat High Court
Khodsang vs Raval on 29 September, 2011
Gujarat High Court Case Information System
Print
FA/3049/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3049 of 2011
To
FIRST
APPEAL No. 3050 of 2011
=========================================================
KHODSANG
MELSANG MAKWANA - Appellant(s)
Versus
RAVAL
RAMESHKUMAR BHIKHABHAI & 3 - Defendant(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2, 4,
MR DAKSHESH
MEHTA for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 29/09/2011
ORAL
ORDER
Heard
Mr. Hiren Modi, learend Advocate appearing for the appellant.
Admit.
Learned
Advocate Mr. Dakshesh Mehta waives service of notice of admission on
behalf of the respodnent No.3- The Natiional Insurance Co.Ltd.
(G.B.SHAH,
J.)
niru*
Top