Gujarat High Court High Court

United vs Hasinaben on 14 July, 2008

Gujarat High Court
United vs Hasinaben on 14 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5343/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5343 of 2007
 

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

 

UNITED
INDIA INSURANCE CO. LTD - Appellant(s)
 

Versus
 

HASINABEN
SALIMBHAI BHATI (HEIR OF DECD. SALIMBHAI F.) & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
MS AMRITA AJMERA for Defendant(s) : 1, 4, 
None
for Defendant(s) : 2 - 3, 5, 
MS SEJAL K MANDAVIA for Defendant(s)
: 6, 
MR VIPUL A SHAH for Defendant(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/07/2008 

 

ORAL
ORDER

This
appeal is filed by Insurance Company. Learned advocate Mr. Shelat is
appearing on behalf of appellant. This matter is for final hearing.
The GSRT Corporation has also filed Appeal being First Appeal No.3165
of 2007 which was also admitted by this Court. The matter of learned
advocate Mr. Hakim, learned advocate Mr. Shelat and learned advocate
Ms. Mandavia, in which, the same question has been raised by
respective advocates.

Therefore,
registry is directed to notify this matter in final hearing board in
due course.

[H.K.

RATHOD, J.]

#Dave

   

Top