Gujarat High Court
United vs Bhavsutaben on 10 August, 2010
Gujarat High Court Case Information System
Print
SCA/7162/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7162 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANYLTD. - Petitioner(s)
Versus
BHAVSUTABEN
DILIPBHAI PATEL THRO. POWER OF ATTORNEY HOLDER & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/08/2010
ORAL
ORDER
Learned
advocate Mr. M.J. Shelat is appearing on behalf of petitioner.
This
Court has issued fresh notice to respondents returnable on 10th
August 2010. But, notice issued by this Court is not received back,
therefore, await service. Accordingly, matter is adjourned to 16 th
August 2010.
Ad-interim
relief granted earlier shall remain continue till 16th
August 2010.
[H.K.
RATHOD, J.]
#Dave
Top