Gujarat High Court High Court

National vs Nandiniben on 9 July, 2008

Gujarat High Court
National vs Nandiniben on 9 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/4194/2001	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4194 of 2001
 

To
 

FIRST
APPEAL No. 4196 of 2001
 

with
 

CROSS
OBJECTION (STAMP) 	No. 6 of 2002
 

In
 

FIRST
APPEAL No. 4194 of 2001
 

To
 

CROSS
OBJECTION (STAMP) No. 8 of 2002
 

In
 

FIRST
APPEAL (STAMP) No. 4196
2001 
 
=====================================================
 

NATIONAL
INSURANCE CO. - Appellant(s)
 

Versus
 

NANDINIBEN
NAYANKUMAR PATEL & 7 - Defendant(s)
 

=====================================================
Appearance : 
MR
DAKSHESH MEHTA for Appellant(s) : 1, 
MR
SANDIP C SHAH for Defendant(s) : 1 - 4. 
NOTICE SERVED for
Defendant(s) : 5 - 6, 8, 
SERVED BY AFFIX.(N) for Defendant(s) :
7, 
MR HM BHAGAT for Defendant(s) :
8, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/07/2008 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

Sandip C. Shah, learned advocate for the Respondents/Claimants prays
to adjourn the instant batch of three Appeals filed by the Appellant
Ă˝ Insurer and the three Cross Objections filed by the Claimants,
to enable to get prepared himself.

The
prayer made by Mr. Sandip C. Shah, learned advocate for the
Respondents / Claimants has not been opposed by Mr. Dakshesh Mehta,
learned advocate for the Appellant.

Hence,
by consent, the matter is adjourned to 25.8.2008.

(A.M.Kapadia,J)

(Z.K.Saiyed,J)

Jayanti*