Gujarat High Court High Court

National vs Ganshyambhai on 19 July, 2010

Gujarat High Court
National vs Ganshyambhai on 19 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/1181/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 1181 of 2010
 

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

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

GANSHYAMBHAI
MOHANLAL JOSHI & 1 - Defendant(s)
 

===================================== 
Appearance
: 
MR SUNIL B PARIKH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 19/07/2010 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. Parikh for the appellant states that there is no Office
Objection with regard to the Court Fee. He requests a week’s time be
granted to remove other Office Objections.

2.0 The
request is granted. If the Office Objections are not removed within
a week from today, the matter shall stand dismissed for
non-prosecution, without referring the same to the Court.

[
Ravi R. Tripathi, J. ]

hiren

   

Top