Gujarat High Court High Court

Royal vs Punamchand on 1 February, 2010

Gujarat High Court
Royal vs Punamchand on 1 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4532/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4532 of 2009
 

With


 

CIVIL
APPLICATION No. 13115 of 2009
 

In
FIRST APPEAL No. 4532 of 2009
 

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

 

ROYAL
SUNDARAM ALLIANCE INSURANCE COMPANY - Appellant(s)
 

Versus
 

PUNAMCHAND
MULCHANDBHAI PANCHAL & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
MR.S.M.GOHIL for Defendant(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.D.B.Mehta for appellant and learned advocate
Mr.S.M.Gohil for respondents.

2. Learned
advocate Mr.Mehta has received written instructions from appellant to
withdraw present proceedings. To which, other side has no objection.

3. Accordingly,
present first appeal along with civil application for stay are
disposed of as withdrawn before effective hearing.

4. Whatever
refund of proportionate court fees available to appellant, same may
be paid to appellant by account payee cheque.

(H.K.RATHOD,J.)

(vipul)

   

Top