Gujarat High Court High Court

Oriental vs Rameshbhai on 27 August, 2010

Gujarat High Court
Oriental vs Rameshbhai on 27 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1797/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1797 of 2010
 

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


 

ORIENTAL
INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

RAMESHBHAI
SANKALCHAND PATEL & 3 - Defendant(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for
Appellant(s) : 1, 
MR AV PRAJAPATI for Defendant(s) : 1, 
None
for Defendant(s) : 2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 27/08/2010 

 

 
 
ORAL
ORDER

Heard learned
Advocate Ms.Virag Faujdar for learned Advocate Mr.Shalin Mehta for
the appellant.

Learned
Advocate for the appellant submitted that on inquiry about the
renewal of the licence in question, which was originally issued by
the RTO office at Kutch, it is revealed that the same was purportedly
renewed by RTO office at Ahmedabad. On inquiry at RTO office at
Ahmedabad, it is orally conveyed that there is no record about
renewal of the licence in question.

Learned
Advocate for the appellant to place this information by filing an
additional affidavit.

The matter
requires consideration.

ADMIT.

(Ravi R.Tripathi, J.)

*Shitole

   

Top