Gujarat High Court High Court

National vs Rabari on 14 November, 2011

Gujarat High Court
National vs Rabari on 14 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3131/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3131 to 3134 of 2008
 

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

 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

RABARI
JALABEN SAGARBHAI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
MR JM BAROT for Defendant(s) : 1, 
None for
Defendant(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Mehul S. Shah for the appellant has filed leave note
today. Therefore, these matters are adjourned to tomorrow i.e. on
30.12.2008, with a clarification that tomorrow i.e. on 30.12.2008,
this Court will proceed with the matters and if there is some
difficulty to learned advocate Mr.Shah then, he may entrust the
matters to other Advocate.

The
Registry to notify FA No.5111 of 2008 along with these appeals on
30.12.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top