Gujarat High Court
New vs Baluben on 25 April, 2011
Gujarat High Court Case Information System
Print
FA/517/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 517 of 1993
With
FIRST
APPEAL No. 524 of 1993
With
FIRST
APPEAL No. 528 of 1993
=========================================================
NEW
INDIA ASSURANCE COMPANY LT - Appellant(s)
Versus
BALUBEN
WD/O. MOTISINH PRABHATSINH CHAUHAN & 5 - Defendant(s)
=========================================================
Appearance :
MR
SUNIT S SHAH for
Appellant(s) : 1,
MR JA ADESHRA for Defendant(s) : 1 - 3.
None
for Defendant(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/04/2011
ORAL
ORDER
Perused
the Office note. Process fees to be paid on or before 29.04.2011.
Returnable date extended up to 13.07.2011. It is made clear that if
process fees is not paid before the above date, the appeal shall
automatically stand dismissed without any reference to the Court.
A
copy of this order be placed in each matter.
[K.
S. JHAVERI, J.]
Pravin/*
Top