Gujarat High Court High Court

National vs Pratapbhai on 20 October, 2010

Gujarat High Court
National vs Pratapbhai on 20 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2616/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2616 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY - Appellant
 

Versus
 

PRATAPBHAI
BABUBHAI GOHIL & 1 - Defendants
 

=================================================
 
Appearance : 
MR
DAKSHESH MEHTA for Appellant:
 

None
for Defendants : 1, 1.2.1,1.2.2 -
2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Dakshesh Mehta, learned advocate for the appellant,
seeks time for ascertaining as to whether there was any move to
summon the first informant, whose version is sought to be assailed as
not trustworthy in support of the appeal. Time is granted at his
request. Matter is kept on 27/10/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top