Gujarat High Court High Court

Sumitraben vs United on 15 October, 2008

Gujarat High Court
Sumitraben vs United on 15 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/816020/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8160 of 2006
 

In


 

CIVIL
APPLICATION No. 11081 of 2005
 

In
FIRST APPEAL No. 3335 of 2005
 

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

 

SUMITRABEN
WD/O. SUMANCHANDRA NAIK & 2 - Petitioner(s)
 

Versus
 

UNITED
INDIA INSURANCE CO. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1
  3.                     MR HARDIK A DAVE for
Petitioner(s) : 1
- 3. 
MR
RAJNI H MEHTA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

This matter has been placed
before this Court as the learned counsel for the applicants, Mr.Dave
did not comply with the order dated 30-9-2008 passed by the Court. It
appears that till date, it has not been complied with the same.
Learned counsel, Mr.Dave assures that he will comply with the same at
the earliest. Office to place the matter thereafter.

(R.P.DHOLAKIA,J)

(Z.K.SAIYED,J.)

radhan/

   

Top