Gujarat High Court High Court

National vs Jalamabhai on 17 February, 2010

Gujarat High Court
National vs Jalamabhai on 17 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12223/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12223 of 2009
 

In


 

FIRST
APPEAL No. 4332 of 2009
 

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

 

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

JALAMABHAI
FULABHAI RATHOD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
DELETED for Respondent(s) : 1, 
MR AMIT N
CHAUDHARY for Respondent(s) : 2 - 3. 
RULE NOT RECD BACK for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 17/02/2010 

 

ORAL
ORDER

Heard
learned advocate Mr. Maulik J. Shelat appearing on behalf of
applicant. Respondent No.1 is deleted and Rule is not received back
for respondent No.4. Learned advocate Mr. Amit N. Chaudhary for
Opponent Nos.2 and 3 has filed sick note today.

This
Court has passed an interim order on 20th January 2010.
Considering submissions made by learned advocate Mr. Shelat, rule is
made absolute as per order dated 20th January 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top