Gujarat High Court High Court

Iffco-Tokio vs Heirs on 18 April, 2011

Gujarat High Court
Iffco-Tokio vs Heirs on 18 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4559/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4559 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 425 of 2011
 

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


 

IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
 

Versus
 

HEIRS
OF DECEASED VINUBHAI @ VINODBHAI MAHIJIBHAI PARMAR & 4 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/04/2011 

 

ORAL
ORDER

Rule
returnable on 09.05.2011.

Direct
service permitted. It shall be open to the applicant to serve by
registered post as well.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top