Gujarat High Court High Court

New vs Swatiben on 30 August, 2010

Gujarat High Court
New vs Swatiben on 30 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4183/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4183 of 2009
 

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

 

NEW
INDIA ASSURANCE CO.LTD - Appellant(s)
 

Versus
 

SWATIBEN
WD\O GIRISHBHAI DHULABHAI PATEL & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Appellant(s) : 1, 
DS AFF.NOT FILED (N) for Defendant(s) : 1 -
5. 
RULE SERVED for Defendant(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per the endorsement made in the cause-list, D.S. affidavit indicating
service to respondents No.1 to 5 has not been filed. Therefore, upon
request of Ms.Lilu K.Bhaya, learned advocate for the appellant, the
matter is adjourned to 06.09.2010 for filing service affidavit.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top