Gujarat High Court
New vs Valji on 31 August, 2011
Gujarat High Court Case Information System
Print
CA/5478/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5478 of 2005
In
FIRST
APPEAL No. 1868 of 2005
=====================================================
NEW
INDIA ASSURANCE CO. LTD - Petitioner(s)
Versus
VALJI
SHIVJI VARSANI & 1 - Respondent(s)
=====================================================
Appearance
:
MR SANDIP C SHAH for
Petitioner(s) : 1,
MR SANDEEP N BHATT for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/11/2005
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE)
Order
dated 8.7.2005 is confirmed, Rule made absolute to the extent of
amount not challenged since rest of the amount is stated to have been
released in favour of the claimant.
(Bhawani
Singh)
Chief
Justice
(H.K.Rathod)
Judge
(sunil)
Top