Gujarat High Court
New vs Jivuben on 8 October, 2008
Gujarat High Court Case Information System
Print
CA/2216/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2216 of 2008
In
FIRST
APPEAL No. 729 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
JIVUBEN
VASHRAMBHAI DANGER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR
HG MAZMUDAR for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1,
MR
KIRTIDEV R DAVE for
Respondent(s) : 2,
MR
RAHUL K DAVE for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/10/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Majmudar for the applicant and learned advocate
Mr.K.R.Dave for respondent no.2. Respondent No.2 though served, but
no appearance is filed.
2. Present
application is disposed of in terms of order passed by this Court on
25.8.2008. Rule is made absolute to that extent.
(H.K.RATHOD,J.)
(vipul)
Top