Gujarat High Court High Court

Oriental vs Sumar on 20 October, 2010

Gujarat High Court
Oriental vs Sumar on 20 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5775/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5775 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 161 of 2010
 

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

ORIENTAL
INSURANCE CO. LTD (HUB) - Petitioner(s)
 

Versus
 

SUMAR
RAMJAN KUMBHAR & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR
RITURAJ M MEENA for Petitioner(s) : 1, 
MR.HIREN M MODI for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/10/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Looking
the averments made in the application, delay deserves to be condoned.
Hence, the delay is condoned.

Rule
made absolute accordingly. Application is is allowed.

The
Appeal may come up for hearing as to admission in the next week.

(S.R.

Brahmbhatt, J.)

sudhir

   

Top