Gujarat High Court
Oriental vs Takhatsinh on 5 April, 2010
Gujarat High Court Case Information System
Print
CA/731/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 731 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 841 of 2009
=========================================================
ORIENTAL
INSURANCE CO LTD THROUGH MANAGER - Petitioner(s)
Versus
TAKHATSINH
BHARATSINH ZALA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VASANT S SHAH for
Petitioner(s) : 1,
SERVED BY AFFIX.-(R) for Respondent(s) :
1,
UNSERVED-EXPIRED (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/04/2010
ORAL
ORDER
Mr.
V.S. Shah learned counsel for the applicant has requested for
permission to withdraw the application, permission is granted.
Application is disposed of as withdrawn.
(K.M.THAKER,
J.)
Pankaj
Top