Gujarat High Court High Court

Icici vs Anilbhai on 9 August, 2010

Gujarat High Court
Icici vs Anilbhai on 9 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1205/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

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
the appellant. 
RULE SERVED for respondents no.1 - 2. 
MR MTM
HAKIM for respondents no.3 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 09/08/2010 	
 

 
 
ORAL
ORDER

Learned
advocate Mr.Vibhuti Nanavati states that learned advocate Mr.M.T.M.
Hakim appearing for respondents no.3 to 8 herein has filed Cross
Objections. He requests that if the same could be notified along
with this First Appeal. The request is granted. The Registry is
directed to notify the Cross Objections along with this First Appeal
on 26th August 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top