Gujarat High Court High Court

Icici vs Mansi on 27 January, 2011

Gujarat High Court
Icici vs Mansi on 27 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/719/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 719 of 2011
 

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

 

ICICI
LOMBARD GENERAL INSURANCE COMPANY LIMITED THROUGH - Petitioner(s)
 

Versus
 

MANSI
HAVALIA VALVI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Taking
into consideration the quantum involved in this matter, the Court is
of the opinion that the matter does not deserve to be entertained by
this Court. The same is disposed of accordingly without entertaining
into merits of the matter, if any.

(RAVI
R.TRIPATHI,J)

pathan

   

Top