Gujarat High Court
Reliance vs Hyderali on 18 January, 2011
Gujarat High Court Case Information System
Print
FA/5005/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5005 of 2010
=========================================================
RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Appellant(s)
Versus
HYDERALI
AYUBBHAI MOVAR & 5 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 6, 6.2.1,6.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 18/01/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
appeal is admitted.
Considering
the narrow margin of the disputed amount, the matter is referred to
mediation.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top