Gujarat High Court High Court

National vs Jatinbhai on 12 September, 2011

Gujarat High Court
National vs Jatinbhai on 12 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/6307/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6307 of 1995
 

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


 

NATIONAL
INSURANCE CO. LTD - Appellant(s)
 

Versus
 

JATINBHAI
BHUATBHAI MEHTA & 1 - Defendant(s)
 

================================================= 
Appearance
: 
MR SUNIL B PARIKH for
Appellant(s) : 1, 
MR MP PRAJAPATI for respondent(s) : 1, 
None
for resp(s) : 2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 12/09/2011 

 

 
 
ORAL
ORDER

1. Learned
Advocate Mr M P Prajapati is present. He has submitted that his name
has been wrongly shown by the office on the board on behalf of
respondent No.1. Hence office is directed to delete name of learned
Advocate Mr M P Prajapati on behalf of respondent No.1 and henceforth
name of Mr M P Prajapati should not be shown on the board.

2. The
returnable date is extended upto 07.10.2011.
Payment of process fee to be paid on or before 16.9.2011.

[G.

B. SHAH, J.]

msp

   

Top