Gujarat High Court
Icici vs Mansi on 27 January, 2011
Gujarat High Court Case Information System
Print
SCA/719/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 719 of 2011
=========================================================
ICICI
LOMBARD GENERAL INSURANCE COMPANY LIMITED THROUGH - Petitioner(s)
Versus
MANSI
HAVALIA VALVI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/01/2011
ORAL
ORDER
Taking
into consideration the quantum involved in this matter, the Court is
of the opinion that the matter does not deserve to be entertained by
this Court. The same is disposed of accordingly without entertaining
into merits of the matter, if any.
(RAVI
R.TRIPATHI,J)
pathan
Top