Gujarat High Court High Court

United vs Komalben on 18 January, 2011

Gujarat High Court
United vs Komalben on 18 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3353/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3353 of 2010
 

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

 

UNITED
INDIA INSURANCE COMPANY LTD - Appellant(s)
 

Versus
 

KOMALBEN
D/O NAVNEETBHAI ALPESHBHAI PATEL & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
None for Defendant(s) : 1,3 - 5. 
MR NILESH A
PANDYA for Defendant(s) : 1.2.1,1.2.2 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

				Date
: 18/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr.M.J.Shelat states that the amount was deposited on
18.12.2010 as per the earlier order passed by the Court and he has
the receipt with him. Unfortunately, he could not produce the same
before the Registry through inadvertance. He prays for time to file
the receipt with the Registry during the course of the day. The
Registry shall accept the same.

Accordingly,
the Office Note stands disposed of.

Fresh
Notice of Rule to the responsents, returnable on 22.2.2011.

 

								(A.L.Dave,
J.)
 

 


 

Sreeram.							(V.M.Sahai,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top