Gujarat High Court High Court

National vs Pannaben on 28 July, 2008

Gujarat High Court
National vs Pannaben on 28 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/996/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 996 of 1989
 

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

 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

PANNABEN
JITENDRAKUMAR CHOKSI & 13 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Appellant(s) : 1, 
NOTICE
SERVED for
Defendant(s) : 1
- 4, 6.2.2,
6.2.3,
6.2.4,
6.2.5,
6.2.6,
6.2.7,
8, 
UNSERVED-EXPIRED
(N) for Defendant(s)
: 5 - 6. 
None
for Defendant(s) : 6, 
-
for Defendant(s) : 0.0.0
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Parikh is appearing for appellant ? Insurance Co.
Learned advocate Mr.M.T.M. Hakim may appear for respondent ? owner.

Though
notice is served to the respondents ? claimants, no appearance is
filed on their behalf. The matter is of the year 1989.

However,
considering the request of Mr.Hakim, the matter is adjourned to
1.8.2008.

(H.K.RATHOD,J.)

(vipul)

   

Top