Gujarat High Court Case Information System
Print
CA/3790/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3790 of 2008
In
FIRST
APPEAL No. 3141 of 2007
=========================================================
PRAVINSINH
SWARUPSINH CHASATIYA & 1 - Petitioner(s)
Versus
MOHMED
KASIM AHMED HUSSAIN MANVA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,
MS
LILU K BHAYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/07/2008
ORAL
ORDER
Heard
learned advocate Mr. Balvant Solanki for learned advocate Mr. AM
Dagli on behalf of applicant – appellant, learned advocate Ms. LK
Bhaya appearing on behalf of Insurance Company.
The
present application is filed by appellant to produced on record
certain documents under order 41 Rule 27 of C. P. C.
Learned
advocate Mr. Solanki submitted that in all, three documents are to
be produced on record, but looking to the averment made in this
application one is referred, there is no averment made in respect to
rest of two documents.
Therefore,
it is better that instead of doing amendment in this application,
let, applicant may file comprehensive fresh application under order
41 Rule 27.
Therefore,
present application is disposed of at this stage with a liberty to
file fresh application under order 41 Rule 27.
Accordingly,
present application is disposed of.
(H.K.RATHOD,
J)
asma
Top