Gujarat High Court High Court

New vs Ahmedabad on 11 May, 2011

Gujarat High Court
New vs Ahmedabad on 11 May, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/795/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 795 of 2011
 

With


 

CIVIL
APPLICATION No. 3296 of 2011
 

In
FIRST APPEAL No. 795 of 2011
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED, REGIONAL OFFICE AND - Appellant(s)
 

Versus
 

AHMEDABAD
AVIATION & AERONAUTICS LIMITED - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
MR DHARMESH V SHAH for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 11/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It has been stated that
the amount has not been fully deposited and Mr.Nanavati, ld.advocate
for the appellant – applicant states that the remaining amount shall
be deposited, if the reasonable time is given, hence, S.O to
22.06.2011. Before the said date, the remaining amount by way of
compliance to the condition, shall be deposited.

(JAYANT
PATEL, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top