Gujarat High Court High Court

National vs Surendrabhai on 18 April, 2011

Gujarat High Court
National vs Surendrabhai on 18 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2731/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2731 of 2011
 

In


 

FIRST
APPEAL No. 759 of 2011
 

WITH
 

FIRST
APPEAL NO. 759 of 2011
 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

SURENDRABHAI
NAGINDAS GANDHI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
MS MEGHA JANI for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by Ms. Pathak for Ms. Megha Jani that Ms. Jani
appears only for respondent No.6, which is one of the Insurance
Companies. She states that Ms. Jani will not be appearing for other
respondents in these matters.

In
the circumstances, office shall issue process of admission in the
First Appeal as well as rule in the Civil Application to all the
remaining respondents.

So
far as the Civil Application is concerned, rule shall be made
returnable on 11th May 2011.

[JAYANT
PATEL, J]

[H.B.

ANTANI, J.]

mathew

   

Top