Gujarat High Court
Icici vs Anilbhai on 2 August, 2010
Gujarat High Court Case Information System
Print
X-OST/160/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CROSS
OBJECTION (STAMP NUMBER) No. 160 of 2010
In
FIRST
APPEAL No. 1205 of 2010
=========================================================
ICICI
LOMBARD GENERAL INS. CO. LTD. - Appellant(s)
Versus
ANILBHAI
BHURABHAI HATHILA & 7 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2.
MR MTM HAKIM
for Defendant(s) : 3 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2010
ORAL
ORDER
Mr.M.T.M.
Hakim wants a week’s time to enable him to procure a copy of the BPL
Card, if any, from the claimant to claim exemption from payment of
court fee. Time is granted upto 16th August 2010. In the
meantime, the learned advocate shall remove the other office
objections. In the event the claimant does not hold BPL Card, the
court fee be paid.
(RAVI
R. TRIPATHI, J.)
karim
Top