Gujarat High Court High Court

United vs Komalben on 22 November, 2010

Gujarat High Court
United vs Komalben on 22 November, 2010
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
 

With


 

CIVIL
APPLICATION No. 13351 of 2010
 

In
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 VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 22/11/2010  
 
ORAL ORDER

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

The
appeal is admitted.

ORDER
IN CA:

Rule
returnable after four weeks on condition that the applicant-appellant
deposits the amount awarded against it with costs and interest within
a period of four weeks from today. Notice to be issued only after
proof of deposit of the amount is produced.

(A.L.

DAVE, J.) (V.M. SAHAI, J.)

zgs/-

   

Top