Gujarat High Court High Court

New vs Krishna on 8 December, 2010

Gujarat High Court
New vs Krishna on 8 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14238/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14238 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2883 of 2010
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED, GANDHINAGAR - Petitioner(s)
 

Versus
 

KRISHNA
MINE GRANITE LIMITED, AT RAJULA & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 08/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 18.1.2011.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top