1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 969 OF 2008
WITH
FIRST APPEAL NO. 1262 OF 2008.
The New India Assurance Co.Ltd. ..Appellant.
v/s.
Shweta Dilip Mehta and Ors. ..Respondents.
WITH
Shweta Dilip Mehta. ..Appellant.
v/s.
Muralidhar Shankar Khare & Ors.
ig ..Respondents.
....
Mr. Tejpal S. Ingale, for Appellant in First Appeal No.1262 of 2008.
....
CORAM : S.A. BOBDE &
S.J.KATHAWALLA, JJ.
DATE : 17TH DECEMBER 2009.
P.C.
Called for speaking to the Minutes of the Judgment
reserved on 5th December 2009 and pronounced on 14th December
2009.
2. Add the following as the first line in the appearance :-
“Mr. Tejpal S. Ingale, for Appellant in First Appeal No.
1262 of 2008.”
[S.A. BOBDE, J.]
[ S.J.KATHAWALLA, J. ]
::: Downloaded on – 09/06/2013 15:25:56 :::