Gujarat High Court
New vs Balwantsing on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/4691/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4691 of 2008
In
FIRST
APPEAL No. 1963 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
BALWANTSING
ACHHARSING JAT & 4 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
4,
RULE UNSERVED for Respondent(s) : 2 - 3.
MR VIBHUTI NANAVATI
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/09/2008
ORAL
ORDER
Rule
not received back for respondent no. 1 to 4. Await the service upto
24/9/2008.
(H.K.RATHOD,
J)
asma
Top