Gujarat High Court High Court

May vs United on 18 March, 2011

Gujarat High Court
May vs United on 18 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10389/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APLICATION No. 10389 of 2010
 

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


 

MAY
FLOWER WOMES'S HOSPITAL - Petitioner(s)
 

Versus
 

UNITED
INDIA INSURANCE CO LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YASH N NANAVATY for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR VIBHUTI NANAVATI for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 18/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Nanavati,
after some arguments, seeks permission to withdraw the petition with
a view to make representation to the Insurance Company.

Without
expressing any opinion on merits, permission granted. Disposed of as
withdrawn.

(JAYANT
PATEL, J.)

(Ms.

B.M. TRIVEDI, J.)

*bjoy

   

Top