Gujarat High Court High Court

The vs Smt on 5 August, 2008

Gujarat High Court
The vs Smt on 5 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/160820/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1608 of 2004
 

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

 

THE
ORIENTAL INSURANCE CO.LTD - Appellant(s)
 

Versus
 

SMT.
RAMUBEN BHOLARAM & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
UNSERVED-EXPIRED
(R) for Defendant(s) : 1.2.1  
MR NN PRAJAPATI for Defendant(s) :
1.2.2,1.2.3  
RULE SERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Mr.

Shelat states that respondent nos.1.2.2 and 1.2.3 are the legal heirs
of expired respondent 1.2.1 and they may be treated accordingly. The
appeal is therefore ready for hearing.

At
the request of Mr. Prajapati, matter is adjourned to 2nd
September 2008.

[K.S.

JHAVERI,J.]

ar

   

Top