Gujarat High Court High Court

Saguniben vs New on 5 March, 2010

Gujarat High Court
Saguniben vs New on 5 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12259/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 12259 of 2009
 

In


 

FIRST
APPEAL No. 5596 of 1995
 

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

 

SAGUNIBEN
INDUBHAI PAWAR & 2 - Petitioner(s)
 

Versus
 

NEW
INDIA ASSURANCE COMPANY LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JOY MATHEW for
Petitioner(s) : 1 - 3. 
MR BR SHAH for Respondent(s) : 1, 
MR
SANDIP C SHAH for Respondent(s) : 1, 
None for Respondent(s) :
2, 
MRHARSHADKPATEL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

1. Rule.

2. The
applicants have prayed that the First Appeal No.5596 of 1995 may be
listed for final hearing at an early date.

3. Heard
learned advocate Mr. Joy Mathew for the applicants and learned
advocate Mr. Sandip C. Shah for opponent no.1.

4. Considering
the fact that the appeal against the award passed in Motor Accident
Claim Petition No.39 of 1985 is pending since 1995, the relief prayed
for in para-6(A) is granted. The Registry is directed to list the
First Appeal No.5596 of 1995 for final hearing on 15/3/2010. Rule is
made absolute in terms of para-6(A).

(K.M.THAKER,
J.)

(ila)

   

Top