Gujarat High Court
New vs Amrutben on 13 October, 2010
Gujarat High Court Case Information System
Print
FA/3010/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3010 of 2000
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Appellant(s)
Versus
AMRUTBEN
CHHATRASINH THAKOR & 7 - Defendant(s)
=========================================================
Appearance :
(MR
PV NANAVATI) for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1,
NOTICE
SERVED for Defendant(s) : 1 - 5, 8,
NOTICE UNSERVED for
Defendant(s) : 6,
GOVERNMENT PLEADER for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned counsel seeks permission to delete respondent No.6 because in
her submission, he would not be required.
Permission
granted. Respondent No.6 shall stand deleted. In view of the above,
the further objection raised by the office would not survive.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top