Gujarat High Court
New vs Karsan on 18 September, 2008
Gujarat High Court Case Information System Print CA/516220/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 5162 of 2007 In FIRST APPEAL (STAMP NUMBER) No. 2922 of 2004 ========================================================= NEW INDIA ASSURANCE CO LTD. - Petitioner(s) Versus KARSAN RAMABHAI RABARI & 1 - Respondent(s) ========================================================= Appearance : MR KV GADHIA for Petitioner(s) : 1, MR MEHUL S SHAH for Respondent(s) : 1, MR SURESH M SHAH for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 18/09/2008 ORAL ORDER
Rule
returnable on 13th October 2008.
[K.S.
JHAVERI, J.]
ar
Top