Gujarat High Court High Court

National vs Chandravadanbhai on 28 July, 2010

Gujarat High Court
National vs Chandravadanbhai on 28 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/1504/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 1504 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

CHANDRAVADANBHAI
NATWARLAL MEHTA & 1 - Defendant(s)
 

=========================================
 
Appearance : 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the appellant states that Court fee is paid today.

At
his request, a week’s time is granted to remove other office
objections, failing which the matter shall stand dismissed for
non-prosecution without reference to the Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top