Gujarat High Court High Court

Oriental vs Ashokbhai on 2 September, 2011

Gujarat High Court
Oriental vs Ashokbhai on 2 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1590/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1590 of 2011
 

With


 

CIVIL
APPLICATION No. 5762 of 2011
 

In
FIRST APPEAL No. 1590 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

ASHOKBHAI
ARMGOMBHAI MADRASI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Appellant(s) : 1, 
RULE UNSERVED for Defendant(s) : 1, 
RULE NOT
RECD BACK for Defendant(s) : 2, 
RULE SERVED for Defendant(s) :
3, 
UNSERVED-EXPIRED (R) for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Nair has requested that as respondent No. 4 has expired,
the matter may be adjourned for four weeks for taking appropriate
steps. S.O. to 10.8.2011. Interim relief granted earlier to continue
till then.

(Rajesh
H. Shukla,)

(hn)

   

Top