Gujarat High Court High Court

New vs Manjuben on 6 October, 2008

Gujarat High Court
New vs Manjuben on 6 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4413/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4413 of 2008
 

In


 

FIRST
APPEAL No. 1775 of 2008
 

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

 

NEW
INDIA ASSURANCE CO. LTD THROUGH INCHARGE-LEGAL CELL - Petitioner(s)
 

Versus
 

MANJUBEN
KANAIYALAL BAVABHAI VASAVA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHASHIKANT S GADE for
Petitioner(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.S.S.Gade for the applicant and learned advocate
Mr.P.M.Darji for learned advocate Mr.Amit Thakkar for respondent
claimants.

2. I
have considered the submissions made by both the learned advocates.
Present application is allowed in terms of order dated 28.8.2008
passed by this Court. Accordingly, Rule is made absolute to that
extent.

(H.K.RATHOD,J.)
(vipul)

   

Top