Gujarat High Court High Court

United vs Akabarumar on 22 February, 2010

Gujarat High Court
United vs Akabarumar on 22 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/506/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 506 of 2010
 

In


 

FIRST
APPEAL No. 73 of 2010
 

With


 

CIVIL
APPLICATION No. 507 of 2010
 

In
FIRST APPEAL No. 74 of 2010
 

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

 

UNITED
INDIA INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

AKABARUMAR
AMAIR UMAR MALIK & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
2. 
RULE UNSERVED for Respondent(s) : 3, 
MR PARESH M DARJI for
Respondent(s) : 4 -
7. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Thomas for learned advocate Mr.Vibhuti Nanavati
on behalf of applicants and learned advocate Mr.Paresh M. Darji for
respondents claimants.

2. Considering
the submissions made by both learned advocates, Rule is made absolute
in terms of order dated 25.1.2010.

(H.K.RATHOD,J.)
(vipul)

   

Top