Gujarat High Court
United vs Madhuben on 26 October, 2010
Gujarat High Court Case Information System
Print
FA/4222/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4222 of 2006
=========================================================
UNITED
INDIA INSURANCE CO. LTD - Appellant(s)
Versus
MADHUBEN
MERAMANBHAI GORIA & 6 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
MR PREMAL R JOSHI for Defendant(s) : 1,5 -
6.
None for Defendant(s) : 2 - 4,
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/11/2006
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Notice
for final disposal returnable on 29th November, 2006.
Mr
Premal Joshi for respondent Nos. 1 to 6 and Mr Premal Rachh for
respondent No.7 waive service of notice.
[M.S.
SHAH, J.]
[AKIL
KURESHI, J.]
sundar/-
Top