Gujarat High Court Case Information System
Print
CA/13141/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13141 of 2009
In
FIRST
APPEAL No. 4535 of 2009
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
DEVABEN
KHUMANSINH RAJ L.R.OF KHUMANSINH C RAJ & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/06/2010
ORAL
ORDER
Learned
advocate Mr.Mehta for the applicant states that though served nobody
appears for the respondents. Learned advocate Mr.Mehta invited
attention of the Court to order passed by this court in the Civil
Application dated 14.12.2009. It appears that, taking into
consideration the contents thereof, the respondents are satisfied
with the order and they have nothing to represent before this Court,
that is why they seem to have chosen not to appear in response to the
order. In view of that, the order passed by the Court earlier is
ordered to operate till final disposal of the First Appeal. Rule is
made absolute. No order as to cost.
(RAVI
R. TRIPATHI, J.)
karim
Top