Gujarat High Court
National vs Surendrabhai on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/2731/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2731 of 2011
In
FIRST
APPEAL No. 759 of 2011
WITH
FIRST
APPEAL NO. 759 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
SURENDRABHAI
NAGINDAS GANDHI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
MS MEGHA JANI for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
has been stated by Ms. Pathak for Ms. Megha Jani that Ms. Jani
appears only for respondent No.6, which is one of the Insurance
Companies. She states that Ms. Jani will not be appearing for other
respondents in these matters.
In
the circumstances, office shall issue process of admission in the
First Appeal as well as rule in the Civil Application to all the
remaining respondents.
So
far as the Civil Application is concerned, rule shall be made
returnable on 11th May 2011.
[JAYANT
PATEL, J]
[H.B.
ANTANI, J.]
mathew
Top