Gujarat High Court
Rashmikant vs M/S on 1 July, 2011
Gujarat High Court Case Information System
Print
SCA/4357/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4357 of 2011
=========================================================
RASHMIKANT
DAHYALAL SHAH & 2 - Petitioner(s)
Versus
M/S
ORIENTAL FIRE & GENERAL INSURANCE COMPANY LTD. - Respondent(s)
=========================================================
Appearance
:
MR
GM AMIN for
Petitioner(s) : 1 - 3.
MR RITURAJ M MEENA for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/07/2011
ORAL
ORDER
Prima
facie, the petition is directed against an order passed by a
subordinate Court though it is not specifically mentioned that it is
under Article 227 of the Constitution of India.
Registry
may examine the matter and place before the appropriate Court.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top