Gujarat High Court
National vs Qai on 3 July, 2008
Gujarat High Court Case Information System
Print
FA/5150/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5150 of
2006
=========================================================
NATIONAL
INSURANCE CO. LTD. - Appellant(s)
Versus
QAI
SHANTABEN WD/O KHUMANBHAI VESTABHAI BHILL & 5 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
RULE NOT RECD BACK for Defendant(s) : 1 - 5.
MR
JV JAPEE for Defendant(s) : 1 - 4.
- for Defendant(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 03/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)
As
per the office note dated 2.7.2008, R&P has not been received
with paper-book. Registry is therefore directed to call for the R&P
of MACP No.1217 of 2004 (old MACP No. 194 of 1995) from MACT, Dahod
so as to reach to this Court on or before 31.7.2008.
Registry
is directed to list the matter for final hearing on 7.8.2008.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*
Top