Gujarat High Court
United vs Buddhiben on 13 October, 2008
Gujarat High Court Case Information System
Print
CA/3870/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3870 of 2007
In
FIRST
APPEAL No. 1478 of 2007
=========================================================
UNITED
INDIA INSURANCE CO. LTD - Petitioner(s)
Versus
BUDDHIBEN
JIVABHAI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,
None for Respondent(s) : 1,
DS AFF.NOT FILED
(N) for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
SERVED BY RPAD
- (N) for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/10/2008
ORAL
ORDER
Learned
advocate Mr. GC Majmudar appearing on behalf of applicant submitted
that civil application is already disposed of on 4/8/2008, which is
wrongly notified.
However,
Registry has made submission that in civil application Rule is not
issued by this Court, even though, Rule is made absolute.
Therefore,
notice issued by this Court is made absolute instead of Rule.
(H.K.RATHOD,
J)
asma
Top