Gujarat High Court Case Information System
Print
FA/7224/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 7224 of 1995
=========================================================
ORIENTAL
INSURANCE CO.LTD. - Appellant(s)
Versus
HIRABEN
JAGDISHBHAI SOLANKI & 7 - Defendant(s)
=========================================================
Appearance
:
MR
KK NAIR for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1 - 4, 6,
8,
SERVED BY AFFIX.(N) for Defendant(s) : 5,
MR RAJNI H MEHTA
for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 07/09/2011
ORAL
ORDER
Learned
advocate Mr.K.K. Nair for the appellant submitted that the main
M.A.C.P. No.160 of 1994 has already been disposed of by way of
compromise arrived at between the parties in the year 1998 and he has
also received communication
dated 04.07.2011
in that regard from the Regional Office of the appellant-Insurance
Company. The learned advocate, therefore, submitted that in view of
the settlement arrived at between the parties, the present First
Appeal has become infructuous.
In
view of the above, the present First Appeal stands disposed of as
having become infructuous.
Office
to take on record of the case the said communication dated
04.07.2011.
(G.B.SHAH,
J.)
Hitesh
Top