Gujarat High Court
New vs Jashodaben on 5 April, 2011
Gujarat High Court Case Information System
Print
FA/1982/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1982 of 1992
=========================================================
NEW
INDIA INSURANCE CO. LTD. - Appellant(s)
Versus
JASHODABEN
PRATAPBHAI FULABHAI & 8 - Defendant(s)
=========================================================
Appearance
:
MR
HM BHAGAT for
Appellant(s) : 1,MR UDAY R BHATT for Appellant(s) : 1,MR BR SHAH for
Appellant(s) : 1,
(MR AKIL KURESHI) for Defendant(s) : 1 - 4.
None
for Defendant(s) : 5 - 8.
MR PRAFUL J BHATT for Defendant(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/04/2011
ORAL
ORDER
Process
fee is not paid within time. It appears that the appellant is not
interested in proceeding with the matter. Appeal therefore stands
dismissed for default. Notice is discharged.
(K.S.
JHAVERI, J.)
Divya//
Top