Gujarat High Court High Court

=========================================Appearance vs Mr Sandip C Shah For on 15 April, 2010

Gujarat High Court
=========================================Appearance vs Mr Sandip C Shah For on 15 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12193/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12193 of 2009
 

In


 

FIRST
APPEAL No. 1780 of 2008
 

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

KAPILABEN
WD/O LALITKUMAR NAGARDAS AND OTHERS 

 

Versus
 

NEW
INDIA ASSURANCE CO LTD AND ANOTHER 

 

=========================================Appearance
: 
MR DEEPAK M
SHAH for
the Applicants  
MR SANDIP C SHAH for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 15/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
prayers made in this application are curious. The order of the Court
is very clear and does not need any clarification.

Let,
the Nazir of this Court be asked to explain as to why it has not
complied with the orders which are very specific. Explanation should
reach this Court within one week from today.

The
aforesaid order is in relation to condition Nos.3 and 4 of the order
passed by this Court earlier. As regards condition No.1, the amount
will be disbursed to the claimants.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

omkar

   

Top