Gujarat High Court
United vs Motibhai on 20 June, 2011
Gujarat High Court Case Information System
Print
FA/913/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 913 of 1994
======================================
UNITED
INDIA INSURANCE CO.LTD. - Appellant
Versus
MOTIBHAI
RANCHHODBHAI PATEL & 5 - Defendants
======================================
Appearance :
MR
VIBHUTI NANAVATI for the Appellant.
UNSERVED-EXPIRED (R) for
Defendant(s) : 1 - 2.
SERVED BY AFFIX.-(R) for Defendant(s) : 3 -
4.
MR JITENDRA MALKAN for Defendant(s) : 5 -
6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/06/2011
ORAL
ORDER
Mr.Vibhuti
Nanavati, learned advocate appearing on behalf of the appellant seeks
permission to delete respondent Nos.1 and 2. Permission is
accordingly granted. Respondent Nos.3 & 4 are personally present
in the Court. As controversy involved in the present First Appeal is
squarely covered by the decisions of the Hon’ble
Supreme Court as well as this Court, the present First
Appeal is fixed for final hearing on 23rd June,2011.
[M.R.SHAH,J]
*dipti
Top