Gujarat High Court High Court

National vs Baguben on 16 December, 2010

Gujarat High Court
National vs Baguben on 16 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11648/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11648 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1858 of 2010
 

To


 

CIVIL
APPLICATION No. 11652 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1862 of 2010
 

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

 

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

BAGUBEN
KALUBHAI MAKWANA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
3, 
UNSERVED-EXPIRED (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/12/2010
 

COMMON
ORAL ORDER

The
opponent No.2 has expired. The learned advocate for the applicant has
submitted that the opponent No.2 may be deleted qua present
applications. Hence, opponent No.2 is hereby deleted as
unserved-expired.

Heard. In view of the averments made in the applications, the same
are hereby allowed in terms of paragraph 5(A). The delay caused in
preferring present appeals is hereby condoned. The applications stand
disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top