Gujarat High Court
New vs Mansinh on 2 February, 2010
Gujarat High Court Case Information System
Print
FA/2650/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2650 of 2009
To
FIRST
APPEAL No. 2681 of
2009
=========================================================
NEW
INDIA ASSURANCE CO. LTD - Appellant(s)
Versus
MANSINH
NRUPSINH KAPLETHIYA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Appellant(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) : 1 -
4.
None for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/02/2010
COMMON ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Admit.
Learned
advocate Mr. Shirish B. Tolia appears for and waives service of
notice of admission on behalf of the respondents-claimants.
[Ms.
R.M.Doshit, J.]
[K.M.Thaker,
J.]
kdc
Top