Gujarat High Court High Court

Iffco-Tokio vs Manharlal on 11 January, 2011

Gujarat High Court
Iffco-Tokio vs Manharlal on 11 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13135/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13135 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2695 of 2010
 

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


 

IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner
 

Versus
 

MANHARLAL
KALYANDAS RANA & 2 - Respondents
 

======================================
Appearance : 
MR
PARIKH FOR MR AJAY R MEHTA for Petitioner(s) : 1, 
SERVED BY RPAD -
(R) for Respondent(s) : 1 - 2. 
MR.HIREN M MODI for Respondent(s) :
1 - 2. 
RULE NOT RECD BACK for Respondent(s) :
3, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 11/01/2011 

 

 
ORAL
ORDER

At
the request of Mr.Parikh, learned advocate appearing on behalf of the
applicant, Registry to issue fresh notice of Rule upon the
respondent No.3, making it returnable on 24th
January,2011.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top