Gujarat High Court High Court

New vs Balwantsing on 15 November, 2011

Gujarat High Court
New vs Balwantsing on 15 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4691/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4691 of 2008
 

In


 

FIRST
APPEAL No. 1963 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

BALWANTSING
ACHHARSING JAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1,
4, 
RULE UNSERVED for Respondent(s) : 2 - 3. 
MR VIBHUTI NANAVATI
for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule
not received back for respondent no. 1 to 4. Await the service upto
24/9/2008.

(H.K.RATHOD,
J)

asma

   

Top