Gujarat High Court High Court

Divisional vs Hireaben on 21 September, 2010

Gujarat High Court
Divisional vs Hireaben on 21 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2395/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2395 of 2010
 

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


 

DIVISIONAL
MANAGER NEW INDIA ASSURANCE CO LTD - Appellant
 

Versus
 

HIREABEN
KARSANBHAI ODEDARA & 1 - Defendants
 

=================================================
 
Appearance : 
MS
LILU K BHAYA for Appellant: 
None for Defendant:1, 
MR HM
PRACHCHHAK for Defendants : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MR
BD KARIA for Defendant :
2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

Ms.

Tripada Trivedi for Mr. B.D. Karia, learned advocate for the
appellant seeks time and submits that the claimants will not press
for execution till the next date of hearing, or a day thereafter.
Accordingly, at her request, matter is adjourned to 28/9/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top