Gujarat High Court High Court

Ranmalbhai vs Jiviben on 13 August, 2008

Gujarat High Court
Ranmalbhai vs Jiviben on 13 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8471/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8471 of 2008
 

In


 

FIRST
APPEAL No. 2043 of
2005 
=========================================================

 

RANMALBHAI
ARJANBHAI AHIR - Petitioner(s)
 

Versus
 

JIVIBEN
MANDANBHAI SADUL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN K PANDYA for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 1.2.1,1.2.2
- 2,4 - 5. 
MR
MEHUL SHARAD SHAH for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/08/2008 

 

ORAL
ORDER

Heard
learned Advocate Mr. CK Pandya for the applicants original
claimants. Learned Advocate Mr. Mehul Sharad Shah is appearing for
the Insurance Company.

Considering
the prayer made in this civil application, First Appeal No. 2043 of
2005 is ordered to be fixed for final hearing on 18th
September, 2008. Registry is directed to notify the said first
appeal for final hearing on 18th Sept. 2008 accordingly.
Accordingly, this civil application is allowed and disposed of with
no order as to costs.

(H.K.

Rathod,J.)

Vyas

   

Top