Gujarat High Court High Court

The vs Kamlaben on 12 October, 2010

Gujarat High Court
The vs Kamlaben on 12 October, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4952/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4952 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1495 of 2006
 

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


 

THE
NATIONAL INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

KAMLABEN
RAISINGBHAI THAKORE & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1, 
DS AFF.NOT
FILED (R) for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 07/05/2007 

 

 
 
ORAL
ORDER

Ms.

Bhaya states that the direct service is effected and she has received
the instructions in writing. However, the affidavit is not filed.
Nobody appears for the other side.

Hence,
S.O. to 13.06.2007. The relief granted earlier on 18.04.2007 shall
continue.

(JAYANT PATEL, J.)

*bjoy

   

Top