Gujarat High Court High Court

New vs Jivuben on 8 October, 2008

Gujarat High Court
New vs Jivuben on 8 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2216/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2216 of 2008
 

In


 

FIRST
APPEAL No. 729 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

JIVUBEN
VASHRAMBHAI DANGER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR
HG MAZMUDAR for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1, 
MR
KIRTIDEV R DAVE for
Respondent(s) : 2, 
MR
RAHUL K DAVE for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Majmudar for the applicant and learned advocate
Mr.K.R.Dave for respondent no.2. Respondent No.2 though served, but
no appearance is filed.

2. Present
application is disposed of in terms of order passed by this Court on
25.8.2008. Rule is made absolute to that extent.

(H.K.RATHOD,J.)
(vipul)

   

Top