Gujarat High Court High Court

New vs Panchabhai on 30 September, 2011

Gujarat High Court
New vs Panchabhai on 30 September, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1270/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1270 of 2011
 

with
 

S.C.A.
Nos. 2064 of 2011 and 2101 of 2011
 

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

 

NEW
INDIA ASSRUANCE CO LTD - Petitioner(s)
 

Versus
 

PANCHABHAI
KANJIBHAI SARVAIYA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR
TUSHAR L SHETH for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
ORAL
ORDER

It
appears from the office note that through oversight notice could not
be issued as directed by the Court.

In
view of above, returnable date of notice is extended upto 14.11.2011.

(BANKIM
N. MEHTA, J)

(pkn)

   

Top