Gujarat High Court
Jindal vs Ramkishan on 15 July, 2008
Gujarat High Court Case Information System
Print
FA/1745/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1745 of 2008
=========================================================
JINDAL
SAW LTD. - Appellant(s)
Versus
RAMKISHAN
PAL & 2 - Defendant(s)
=========================================================
Appearance
:
PS
GOGIA for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2.
MR SUNIL B
PARIKH for Defendant(s) : 3,
MR SHASHIKANT S GADE for Defendant(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2008
ORAL
ORDER
Learned
advocate, Mr.Shashikant Gade, states that he is not appearing in this
matter on behalf of the insurance company and learned advocate,
Mr.Sunil Parikh is appearing on behalf of insurance company.
Therefore, name of learned advocate, Mr.Shashikant Gade may be
deleted from the present proceedings.
ADMIT.
To be heard with First Appeal No.2918 of 2007.
(K.S.Jhaveri,
J.)
/malek
Top