Gujarat High Court
Oriental vs Mohmad on 27 April, 2011
Gujarat High Court Case Information System
Print
CA/8765/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8765 of 2003
In
FIRST
APPEAL (STAMP NUMBER) No. 2162 of 2003
With
FIRST
APPEAL (STAMP NUMBER) No. 2162 of 2003
=========================================================
ORIENTAL
FIRE & GENERAL INSURANCE COMPANY - Petitioner(s)
Versus
MOHMAD
ASHARAF MOHMAD ISHAK KHAN CA DISMISSED QUA THISRESP & 2 -
Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Petitioner(s) : 1,
DELETED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/04/2011
ORAL
ORDER
In
view the fact that all respondents are deleted, this petition become
academic. Hence, this appeal as well as the Civil Application stand
disposed of accordingly.
(K.S.JHAVERI,J.)
pawan
Top