Gujarat High Court Case Information System
Print
SCA/14291/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14291 of 2010
=================================================================
MOHAN
DHARMSHI MADHVI - Petitioner(s)
Versus
CHAIRMAN
- INSURANCE REGULATORY & DEVELOPMENT AUTHORITY & 1 -
Respondent(s)
==================================================================
Appearance
:
MR
VIBHUTI NANAVATI for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR SANDIP C SHAH for Respondent(s) :
2,
===============================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/02/2011
ORAL
ORDER
Heard
learned Advocate, Mr.Thomas, for Mr.Nanavati, for the petitioner and
Mr.Sandip C Shah, learned Advocate for respondent No.2.
2. Learned
Advocate for the petitioner to communicate the name of the second
surveyor on or before 14/02/2011 to the respondent No.2 by a
Registered Post A.D. with a copy of the said letter to learned
Advocate, Mr.Shah, for respondent No.2. Once such a name is received
by respondent No.2, respondent No.2 is directed to appoint such
surveyor and the surveyor concerned to carry out the survey and
submit its report on or before 07/03/2011.
3. Matter
to come up for further hearing on 08/03/2011.
(RAVI
R TRIPATHI, J.)
sompura
Top