Gujarat High Court High Court

Oriental vs Deviben on 28 March, 2011

Gujarat High Court
Oriental vs Deviben on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/409/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 409 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4121 of 2010
 

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


 

ORIENTAL
INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

DEVIBEN
BECHRA CHAUHAN & 8 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RITURAJ M MEENA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 6,
9, 
SERVED BY RPAD - (R) for Respondent(s) : 1, 
MR DN KIRATSATA
for Respondent(s) : 1 - 2. 
RULE UNSERVED for Respondent(s) : 7 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 21/03/2011 

 

ORAL
ORDER

1. Learned
counsel for the applicant seeks permission to delete respondent nos.7
& 8 herein as party-respondents from the present proceedings.
Permission is granted. Respondent nos.7 & 8 are ordered to be
deleted as party-respondents.

2. Heard.

Though served none appears on behalf of respondent nos.1 to 6 &

9. Considering the facts of the case, sufficient cause has been shown
to condone the delay caused in filing the appeal. Hence, the delay is
condoned. The application stands disposed of accordingly. Rule is
made absolute.

3. The
main matter to come up for admission hearing on 29.03.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top