Gujarat High Court
=========================================Appearance vs Mr Sandip C Shah For on 15 April, 2010
Gujarat High Court Case Information System
Print
CA/12193/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12193 of 2009
In
FIRST
APPEAL No. 1780 of 2008
=========================================
KAPILABEN
WD/O LALITKUMAR NAGARDAS AND OTHERS
Versus
NEW
INDIA ASSURANCE CO LTD AND ANOTHER
=========================================Appearance
:
MR DEEPAK M
SHAH for
the Applicants
MR SANDIP C SHAH for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
prayers made in this application are curious. The order of the Court
is very clear and does not need any clarification.
Let,
the Nazir of this Court be asked to explain as to why it has not
complied with the orders which are very specific. Explanation should
reach this Court within one week from today.
The
aforesaid order is in relation to condition Nos.3 and 4 of the order
passed by this Court earlier. As regards condition No.1, the amount
will be disbursed to the claimants.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top