Gujarat High Court High Court

United vs Bhavsutaben on 10 August, 2010

Gujarat High Court
United vs Bhavsutaben on 10 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7162/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7162 of 2010
 

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

 

UNITED
INDIA INSURANCE COMPANYLTD. - Petitioner(s)
 

Versus
 

BHAVSUTABEN
DILIPBHAI PATEL THRO. POWER OF ATTORNEY HOLDER & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/08/2010 

 

ORAL
ORDER

Learned
advocate Mr. M.J. Shelat is appearing on behalf of petitioner.

This
Court has issued fresh notice to respondents returnable on 10th
August 2010. But, notice issued by this Court is not received back,
therefore, await service. Accordingly, matter is adjourned to 16 th
August 2010.

Ad-interim
relief granted earlier shall remain continue till 16th
August 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top