Gujarat High Court
National vs Chandravadanbhai on 28 July, 2010
Gujarat High Court Case Information System
Print
FAST/1504/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1504 of 2010
=========================================
NATIONAL
INSURANCE COMPANY - Appellant(s)
Versus
CHANDRAVADANBHAI
NATWARLAL MEHTA & 1 - Defendant(s)
=========================================
Appearance :
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/07/2010
ORAL
ORDER
Learned
Advocate for the appellant states that Court fee is paid today.
At
his request, a week’s time is granted to remove other office
objections, failing which the matter shall stand dismissed for
non-prosecution without reference to the Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top