Gujarat High Court
New vs Natubhai on 3 March, 2011
Gujarat High Court Case Information System
Print
FAST/206/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 206 of 2011
With
CIVIL
APPLICATION No. 1711 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 206 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
NATUBHAI
RUPSANGBHAI MORI & 2 - Defendant(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2011
ORAL
ORDER
Inspite
of sufficient time granted vide order dated 14.02.2011, office
objections have not been removed. First Appeal (Stamp) therefore
stands dismissed for non-prosecution. Civil Application also stands
disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top