Gujarat High Court
National vs Hufara on 22 February, 2011
Gujarat High Court Case Information System
Print
CA/1818/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 1818 of 2011
In
CIVIL
APPLICATION No. 16096 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3998 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY LIMITED, MEHSANA - Petitioner(s)
Versus
HUFARA
RANAJI KALAJI THAKOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/02/2011
ORAL
ORDER
Order
in Civil Application No. 1818 of 2011.
In
view of the averments made in the application, the same is granted in
terms of paragraph No. 8 (A) &(B). The Civil Application stands
disposed of accordingly.
Office
will make necessary endorsement.
(K.S.JHAVERI,J.)
Order
in Civil Application No. 16096 of 2010
Fresh
rule to be served through substituted service, returnable on 21st
March 2011.
(K.S.JHAVERI,J.)
pawan
Top