Gujarat High Court High Court

Nanubhai vs United on 3 August, 2010

Gujarat High Court
Nanubhai vs United on 3 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1260/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1260 of 2010
 

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

NANUBHAI
MOHANLAL PANCHAL & 1 - Appellant(s)
 

Versus
 

UNITED
INDIA INSURANCE COMPANYLIMITED & 2 - Defendant(s)
 

=====================================================
 
Appearance : 
MR
MAYUR RAJGURU for Appellant(s) : 1 - 2. 
None for Defendant(s) : 1
- 3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
prima facie appears that the contributory negligence found was of 20%
whereas in the computation at para 26, it is shown as 25%.

Notice
returnable on 18-8-2010.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top