Gujarat High Court
New vs Ahmedabad on 11 May, 2011
Gujarat High Court Case Information System
Print
FA/795/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 795 of 2011
With
CIVIL
APPLICATION No. 3296 of 2011
In
FIRST APPEAL No. 795 of 2011
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED, REGIONAL OFFICE AND - Appellant(s)
Versus
AHMEDABAD
AVIATION & AERONAUTICS LIMITED - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
MR DHARMESH V SHAH for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It has been stated that
the amount has not been fully deposited and Mr.Nanavati, ld.advocate
for the appellant – applicant states that the remaining amount shall
be deposited, if the reasonable time is given, hence, S.O to
22.06.2011. Before the said date, the remaining amount by way of
compliance to the condition, shall be deposited.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top