Gujarat High Court High Court

New vs Babiben on 23 March, 2011

Gujarat High Court
New vs Babiben on 23 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3812/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3812 of 2011
 

WITH


 

CIVIL
APPLICATION No. 16615 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 3119 of 2010
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

BABIBEN
OSMANBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the
averments made in the application, the same is allowed in terms of
paragraph Nos. 7(B), 7(C), 7(D) and 7(E). Necessary amendment be
carried out forthwith.
The application stands disposed of accordingly.

(K.S.JHAVERI,
J.)

ORDER
IN CIVIL APPLICATION NO. 16615 OF 2010

Rule
to the legal heirs and representatives of respondent No. 1
returnable on 02.05.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top