Gujarat High Court High Court

National vs Natubhai on 16 July, 2010

Gujarat High Court
National vs Natubhai on 16 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 998 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY, REGIONAL OFFICE AT HASUBHAI - Appellant(s)
 

Versus
 

NATUBHAI
TABHUBHAI KORI PATEL & 3 - Defendant(s)
 

=========================================
 
Appearance : 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 4, 
MR.HIREN M MODI
for Defendant(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the appellant states that the Court fee is paid toady.
At his request, one 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