Gujarat High Court High Court

Kinjal vs Life on 26 July, 2010

Gujarat High Court
Kinjal vs Life on 26 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1565/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1565 of 2010
 

In
 

SPECIAL
CIVIL APPLICATION No. 22618 of 2005 

 

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


 

KINJAL
NITIN THAKKAR - Appellant(s)
 

Versus
 

LIFE
INSURANCE CORPORATION OF INDIA & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SANDIP C SHAH for Appellant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/07/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

According
to the appellant petitioner, in absence of any fraud alleged
against the appellant, it was not open to the respondents to forfeit
the commission to which the appellant is otherwise entitled under
Regulation 19.

Notice
on the respondents. Direct notice is permitted.

The
appeal may be disposed of at the stage of admission. Post the
matter for admission on 26th
August, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

sundar/-

   

Top