Gujarat High Court
The vs Smt on 7 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/1449/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 1449 of 2006 With CIVIL APPLICATION No. 5508 of 2006 In FIRST APPEAL No. 1449 of 2006 ========================================================= THE UNITED INDIA INSURANCE COMPANY LTD. - Appellant(s) Versus SMT. RANJANBEN NARSHIBHAI & 10 - Defendant(s) ========================================================= Appearance : MR HG MAZMUDAR for Appellant(s) : 1, None for Defendant(s) : 1, RULE NOT RECD BACK for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 3. RULE SERVED for Defendant(s) : 4, 6, GOVERNMENT PLEADER for Defendant(s) : 5, MR HASMUKH THAKKER for Defendant(s) : 5, MR CHIRAG B PATEL for Defendant(s) : 6, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
When
the matter is called out, Mr. HG Majmudar learned advocate for the
appellant-applicant is present, whereas, none appears on behalf of
the respondents.
However
in the interest of justice, matter is adjourned to 21.7.2008.
It
appears from the cause list that on behalf of respondent no. 5
Government Pleader is appearing. This is a wrong endorsement. The
Registry is directed to delete the said endorsement.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/