Gujarat High Court High Court

The vs Gangaben on 1 August, 2008

Gujarat High Court
The vs Gangaben on 1 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2556/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2556 of 2008
 

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

 

THE
NEW INDIA ASSURANCE CO. LTD. - Appellant(s)
 

Versus
 

GANGABEN
W/D OF ICHHUBHAI @ ISHWARBHAI CHOTUBHAI GHODIA & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Appellant(s) : 1, 
RULE
NOT RECD BACK for
Defendant(s) : 1
- 3,6 - 7. 
MR.HIREN
M MODI for
Defendant(s) : 4
- 5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Modi requests for some time to verify from the paper book
and to find out, whether truck in which the deceased was sitting,
was joined as a party or whether truck which has been dashed with an
iron bars to the deceased as joined as a party. Therefore, the matter
is adjourned to 8.8.2008.

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

   

Top