Gujarat High Court Case Information System
Print
FA/1797/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1797 of 2010
=========================================
ORIENTAL
INSURANCE COMPANY LIMITED - Appellant(s)
Versus
RAMESHBHAI
SANKALCHAND PATEL & 3 - Defendant(s)
=========================================
Appearance :
MR
SHALIN N MEHTA for
Appellant(s) : 1,
MR AV PRAJAPATI for Defendant(s) : 1,
None
for Defendant(s) : 2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/08/2010
ORAL
ORDER
Heard learned
Advocate Ms.Virag Faujdar for learned Advocate Mr.Shalin Mehta for
the appellant.
Learned
Advocate for the appellant submitted that on inquiry about the
renewal of the licence in question, which was originally issued by
the RTO office at Kutch, it is revealed that the same was purportedly
renewed by RTO office at Ahmedabad. On inquiry at RTO office at
Ahmedabad, it is orally conveyed that there is no record about
renewal of the licence in question.
Learned
Advocate for the appellant to place this information by filing an
additional affidavit.
The matter
requires consideration.
ADMIT.
(Ravi R.Tripathi, J.)
*Shitole
Top