Gujarat High Court High Court

Oriental vs Gushabhai on 28 June, 2010

Gujarat High Court
Oriental vs Gushabhai on 28 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3160/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3160 of 2010
 

In


 

FIRST
APPEAL No. 693 of 2010
 

 


 

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

 

ORIENTAL
INSURANCE COMPANY LIMITED(SUBSIDIARY OF GENERAL - Petitioner(s)
 

Versus
 

GUSHABHAI
LAKHABHAI DHABHI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KARUNA V RAHEVAR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1,3 - 
MR
NISHANT LALAKIYA for Respondent(s) : 2,
 

Mr.SUNIL
PARIKH for respondent
no.4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

					Date : 28/06/2010  
 
ORAL
ORDER

Mr.Nishant
Lalakiya, learned advocate appears for respondent no.2, who is not
present when the matter is called out. Heard Mr.Sunil Parikh,
learned advocate for respondent no.4.

2. The
fact that rule issued by this Court is served to the other side and
nobody appears for the respondents, the matter was adjourned from
time to time so as to enable the respondents to appear before the
Court. However, they have chosen not to appear. In view of that rule
is made absolute. No order as to cost.

(RAVI
R. TRIPATHI, J.)

karim

   

Top