Gujarat High Court High Court

Royal vs Pankajkumar on 18 April, 2011

Gujarat High Court
Royal vs Pankajkumar on 18 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/567920/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5679 of 2009
 

In


 

FIRST
APPEAL No. 2173 of 2009
 

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

 

ROYAL
SUNDARAM ALLIANCE INSURANCE COMPANY - Petitioner(s)
 

Versus
 

PANKAJKUMAR
SHANKARLAL PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/07/2009 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.D.B.Mehta for applicant. Though Rule is served to
respondents claimants, no appearance is filed by them.

2. In
view of above, Rule is made absolute in terms of order dated
14.5.2009.

(H.K.RATHOD,J.)
(vipul)

   

Top