Gujarat High Court
New vs Girdharlal on 28 August, 2008
Gujarat High Court Case Information System
Print
FA/487/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 487 of 2003
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Appellant
Versus
GIRDHARLAL
POPATLAL BARAE & 6 - Defendants
=========================================================
Appearance :
(MR
PV NANAVATI) for Appellant:MR VIBHUTI NANAVATI
for Appellant: 1,
NOTICE SERVED for Defendants : 1 - 5, 7,
MR
MEHUL S SHAH for Defendants : 1 - 2.
MR SURESH M SHAH for
Defendants : 1 - 2.
NOTICE UNSERVED for Defendant :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel appearing for the appellant seeks permission to delete
respondent No. 6. Permission as prayed for is granted. Accordingly,
the name of respondent No. 6 be deleted from the record of First
Appeal No. 487 of 2003.
[BHAGWATI
PRASAD, J.]
[S.R.BRAHMBHATT,
J.]
pallav
Top