Gujarat High Court High Court

Bhikhiben vs Jivanbhai on 27 August, 2010

Gujarat High Court
Bhikhiben vs Jivanbhai on 27 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2354/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2354 of 2010
 

 
=========================================


 

BHIKHIBEN
KOYABHAI PATEL - Appellant(s)
 

Versus
 

JIVANBHAI
LADHUBHAI ZANZAR (VARLI) & 2 - Defendant(s)
 

=========================================
 
Appearance : 
MR
AMIT N PATEL for
Appellant(s) : 1 - 2. 
MR VD PARGHI for Defendant(s) : 1, 
None
for Defendant(s) : 2, 
MR VIBHUTI NANAVATI for Defendant(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/08/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Nanavati states that the date which is mentioned on the
proposal form, purporting to be the date of signature on proposal, is
not relevant because it is 18.06.1990 when the schedule of policy was
signed by the Insurance Company.

Let this
information be placed on affidavit.

S.O. to
14.09.2010.

(Ravi R.Tripathi, J.)

*Shitole

   

Top