Gujarat High Court High Court

Oriental vs Shardaben on 7 July, 2011

Gujarat High Court
Oriental vs Shardaben on 7 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12354/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12354 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1305 of 2009
 

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

 

ORIENTAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

SHARDABEN
NAGARJI THAKOR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KARUNA V RAHEVAR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 4, 
None
for Respondent(s) : 2, 2.2.1, 2.2.2, 2.2.3, 5, 5.2.1, 5.2.2, 5.2.3,
5.2.4, 5.2.5, 5.2.6,5.2.7  
DELETED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/07/2011  
 
ORAL ORDER

Mr.Sunil
Parikh, learned advocate states that his name is wrongly show in the
order dated 10.5.2011 passed in Civil Application No.12354 of 2009.

Office
is directed to place this matter before Hon’ble Chief Justice for
appropriate order.

(Z. K. SAIYED,
J.)

kks

   

Top