Gujarat High Court
United vs Akabarumar on 22 February, 2010
Gujarat High Court Case Information System
Print
CA/506/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 506 of 2010
In
FIRST
APPEAL No. 73 of 2010
With
CIVIL
APPLICATION No. 507 of 2010
In
FIRST APPEAL No. 74 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
AKABARUMAR
AMAIR UMAR MALIK & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
RULE UNSERVED for Respondent(s) : 3,
MR PARESH M DARJI for
Respondent(s) : 4 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/02/2010
ORAL
ORDER
1. Heard
learned advocate Mr.Thomas for learned advocate Mr.Vibhuti Nanavati
on behalf of applicants and learned advocate Mr.Paresh M. Darji for
respondents claimants.
2. Considering
the submissions made by both learned advocates, Rule is made absolute
in terms of order dated 25.1.2010.
(H.K.RATHOD,J.)
(vipul)
Top