Gujarat High Court
United vs Patel on 10 February, 2010
Gujarat High Court Case Information System
Print
CA/13522/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13522 of 2009
In
FIRST
APPEAL No. 4630 of 2009
=========================================================
UNITED
INDIA INS.CO.LTD. - Petitioner(s)
Versus
PATEL
ENGINEERING LTD. & 5 - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
MR
NAGESH C SOOD for Respondent(s) : 2,
RULE SERVED for Respondent(s)
: 3,
MS AMRITA AJMERA for Respondent(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/02/2010
ORAL
ORDER
Heard
learned Advocate Mr. Vibhuti Nanavati on behalf of applicant and
learned Advocate, Ms Amrita Ajmera appearing for
respondent-claimants.
Though
RULE remain unserved for respondent No.1, rest of the
respondents have been served. Therefore, Rule is made absolute in
terms of order dated 23.12.2009. Learned Advocate, Mr. Nagesh C.
Sood has not filed any reply against the present application.
(H.K.
Rathod, J.)
Caroline
Top