Gujarat High Court High Court

New vs Dipak on 10 February, 2010

Gujarat High Court
New vs Dipak on 10 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4578/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4578 of 2009
 

With


 

CIVIL
APPLICATION No. 13304 of 2009
 

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


 

NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

DIPAK
KANTILAL PATEL & 3 - Defendant(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
MR AKHTAR N MALEK for Defendant(s) : 1 - 2. 
RULE
SERVED for Defendant(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Vibhuti Nanavati on behalf of applicant and
learned Advocate Mr. Akhtar N. Malek on behalf of respondents No.1
and 2. Rule is served for respondents No.3 and 4. No appearance is
filed by them. Therefore, Rule is made absolute in terms of order
dated 22.12.2009.

(H.K.

Rathod, J.)

Caroline

   

Top