Gujarat High Court High Court

Pruthvisinh vs Manuji on 13 October, 2010

Gujarat High Court
Pruthvisinh vs Manuji on 13 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2290/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2290 of 2010
 

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

PRUTHVISINH
HARISINH CHAVDA - Appellant(s)
 

Versus
 

MANUJI
SARDARJI MAKAWANA & 1 - Defendant(s)
 

========================================= 
Appearance
: 
MR
SAMIR J DAVE for Appellant(s) : 1, 
None for Defendant(s) : 1,
1.2.1, 1.2.2,1.2.3 - 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/10/2010 

 

ORAL
ORDER

Heard learned
advocate Shri Vipul Mistri appearing on on behalf of learned advocate
Shri Samir J. Dave for the appellant.

Learned advocate
for the appellant has relied upon the decision of this Court in the
case of National Insurance Company Vs.Gitaben Saitansinh Rajput and
others reported in 2009(2)GCD 1162(Guj.) for supporting the case of
the appellant against the Insurance Company. The Court is of the view
that let there be a notice for final disposal returnable on
23.11.2010.

In the meantime,
Registry is directed to call for record and proceedings so as to
reach this Court on or before 22.11.2010.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top