Gujarat High Court
Oriental vs Rathod on 14 July, 2011
Gujarat High Court Case Information System
Print
FAST/1637/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1637 of 2011
with
FIRST
APPEAL No. 2115 of 2011
with
FIRST
APPEAL No. 2116 of 2011
with
FIRST
APPEAL No. 2122 of 2011
with
FIRST
APPEAL No. 2129 of 2011
with
FIRST
APPEAL No. 2130 of 2011
with
MISC.
CIVIL APPLICATION No. 1768 of 2011
with
CIVIL
APPLICATION No. 7520 of 2011
with
CIVIL
APPLICATION No. 7522 of 2011
with
CIVIL
APPLICATION No. 7523 of 2011
with
CIVIL
APPLICATION No. 7572 of 2011
with
CIVIL
APPLICATION No. 7573 of 2011
=======================================================
ORIENTAL
INSURACEN COMPANY - Appellant(s)
Versus
RATHOD
JAGATSINH SHIVSINH & 2 - Defendant(s)
=======================================================
Appearance
:
MR
DAKSHESH MEHTA for Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/07/2011
ORAL
ORDER
Office
objections to be removed on or before 04.08.2011, failing which, the
matters shall be notified for further orders.
Registry
to keep a copy of this order in each matter.
(RAJESH
H.SHUKLA, J.)
/patil
Top