Gujarat High Court
Bajaj vs Ramji on 20 July, 2010
Gujarat High Court Case Information System
Print
FA/4103/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4103 of 2006
=========================================================
BAJAJ
ALLIANZ GENERAL INSURANCCO. LTD. - Appellant(s)
Versus
RAMJI
MAMU GARVA HEIR OF VALBAI R. GARVA & 1 - Defendant(s)
=========================================================
Appearance
:
MR
PV NANAVATI for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1,
MR
SURESH M SHAH for Defendant(s) : 1,
None for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date
: 07/03/2007
ORAL
ORDER
Admit.
Mr. Mehul S Shah, learned
advocate waives service of admission for respondent no. 1. Direct
service on respondent no. 2 is permitted.
Registry
is directed to list the matter for final hearing on 2nd
April, 2007. In the meanwhile Registry is also directed to call for
R & P so as to reach this Court on or before 30th
March, 2007.
[
Akshay H Mehta, . J. ]
*
Pansala.
Top