Gujarat High Court
National vs Jesangbhai on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/9075/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9075 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2317 of 2007
=========================================================
NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
JESANGBHAI
PARBATSINH RAJ & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/09/2008
ORAL
ORDER
Considering
the request of learned advocate Mr.Mehul Sharad Shah, the matter is
adjourned to 11.9.2008.
(H.K.RATHOD,J.)
(vipul)
Top