Gujarat High Court Case Information System
Print
FA/2290/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2290 of 2010
=========================================
PRUTHVISINH
HARISINH CHAVDA - Appellant(s)
Versus
MANUJI
SARDARJI MAKAWANA & 1 - Defendant(s)
=========================================
Appearance
:
MR
SAMIR J DAVE for Appellant(s) : 1,
None for Defendant(s) : 1,
1.2.1, 1.2.2,1.2.3 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/10/2010
ORAL
ORDER
Heard learned
advocate Shri Vipul Mistri appearing on on behalf of learned advocate
Shri Samir J. Dave for the appellant.
Learned advocate
for the appellant has relied upon the decision of this Court in the
case of National Insurance Company Vs.Gitaben Saitansinh Rajput and
others reported in 2009(2)GCD 1162(Guj.) for supporting the case of
the appellant against the Insurance Company. The Court is of the view
that let there be a notice for final disposal returnable on
23.11.2010.
In the meantime,
Registry is directed to call for record and proceedings so as to
reach this Court on or before 22.11.2010.
(S.R.Brahmbhatt,
J.)
sudhir
Top