Gujarat High Court High Court

National vs Rabari on 18 September, 2008

Gujarat High Court
National vs Rabari on 18 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8899/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8899 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1501 of 2008
 

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

 

NATIONAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

RABARI
BALDEVBHAI MAHIJIBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1,
3, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

Rule
is not received back, therefore, await the service of notice of rule.
Accordingly, matter is adjourned to 26th
September 2008.

[H.K.

RATHOD, J.]

#Dave

   

Top