Gujarat High Court High Court

Jagdishbhai vs Ambalal on 8 November, 2011

Gujarat High Court
Jagdishbhai vs Ambalal on 8 November, 2011
Author: B.J.Shethna, Honourable H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10944/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10944 of 2006
 

In
FIRST APPEAL No.5186 of
1999 
=========================================================

 

JAGDISHBHAI
MANIBHAI PATEL - Petitioner(s)
 

Versus
 

AMBALAL
RAMKRISHNA GOR (DELETED IN LOWER COURT) & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANDIP C SHAH for
Petitioner(s) : 1, (absent) 
None for Respondent(s) : 1 - 2,4 -
5. 
MR KK NAIR for Respondent(s) : 3,
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/12/2006 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)

Shri
Shah for the applicant was not present. However, Mr.Nair for the
Insurance Company was present.

Having
regard to the facts and circumstances of the case, we are of the
considered opinion that let the above main appeal be posted for final
disposal immediately after Winter Vacation. Accordingly, the Office
is directed to place the above main First Appeal for final disposal
immediately after Winter Vacation. Application allowed accordingly.

(B.J.SHETHNA,
J.)

(H.B.ANTANI,
J.)

*pvv

   

Top