Gujarat High Court High Court

United vs Monghiben on 23 August, 2010

Gujarat High Court
United vs Monghiben on 23 August, 2010
Author: Mr.Bhawani Singh,&Nbsp;Honourable H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/833/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD 

 

 


 

CIVIL
APPLICATION - FOR STAY No. 833 of 2005
 

with


 

FIRST
APPEAL No. 195 of 2005
 

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

UNITED
INDIA INSURANCE CO. LTD - Petitioner(s)
 

Versus
 

MONGHIBEN
JENTHBHAI WD/O DECD.JENTIBHAI PALJIBHAI MARU & 9 - Respondent(s)
 

================================================= 
MS
AVANI S MEHTA for Petitioner(s) : 1, 
RULE SERVED for Respondent(s)
: 1 - 5, 8, 
MR DP KINARIWALA for Respondent(s) : 6 - 7. 
RULE
UNSERVED for Respondent(s) : 9, 
MR HEMANT S SHAH for Respondent(s)
: 10, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 05/09/2005 

 

ORAL
ORDER

(Per : HONOURABLE THE CHIEF JUSTICE)

Ms.

Avani S. Mehta, wants to withdraw this appeal. Permitted to do so.
Interim relief is vacated. Rule is discharged.

(BHAWANI
SINGH)

Chief
Justice

(H.K.

RATHOD)

Judge

[sn
devu] ps

   

Top