Gujarat High Court
Lifecare vs United on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/3983/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3983 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4109 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4717 of 2010
With
SPECIAL
CIVIL APPLICATION No. 5518 of 2010
=============================================
LIFECARE
INSTITUTE OF MEDICAL SCIENCE AND RESEARCH PVT LTD - Petitioner(s)
Versus
UNITED
INDIA INSURANCE CO LTD & 3 - Respondent(s)
=============================================
Appearance :
MR
ND NANAVATI SR ADVOCATE WITH MR ANSHIN DESAI, MR RAJESH K SAVJANI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MR VIBHUTI NANAVATI for Respondent(s) : 1 -
4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the Insurance Company prays for and allowed further two days’
time to file affidavit and state whether they will reconsider the
case of the petitioners after notice and hearing them.
Post
the matter on 13th
May 2010 at 1.00 P.M..
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top