Gujarat High Court Case Information System
Print
FA/528/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 528 of 2002
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Appellant(s)
Versus
PARVATIBEN
MOHANBHAI SINDHAV - Defendant(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Appellant(s) : 1,MS LILU K BHAYA for Appellant(s) : 1,
None for
Defendant(s) : 1,
MR HARSHIT S TOLIA for Defendant(s) : 1.2.1,
1.2.2, 1.2.3,1.2.4
MR ZUBIN F BHARDA for Defendant(s) : 1.2.5
RULE SERVED BY DS for Defendant(s) : 1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
Rajni Mehta, learned Advocate for the appellant states that Ms. Lilu
K. Bhaya, learned Advocate has filed her appearance for the appellant
after getting no objection from him and, therefore, now he is not
appearing in this matter as the Advocate for the appellant. He,
therefore, urges that his name may be deleted from the cause list.
Upon
the request made by Mr. Rajni Mehta, learned Advocate for the
appellant, his name be deleted from the cause list.
As
per Office Note R & P is not received with the Paper Book.
Registry is, therefore, directed to call for R & P of M.A.C.
Petition No.649 of 1989 from M.A.C. Tribunal (Aux), Gondal, so as to
reach this Court on or before 23rd July, 2008.
Registry
to list this matter for final hearing on 31st July, 2008.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top