Gujarat High Court High Court

United vs Rajendra on 27 June, 2008

Gujarat High Court
United vs Rajendra on 27 June, 2008
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/841/2008	 1/ 1	ORDER 
 
 

	

 

IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 841 of 2008
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 844 of 2008
 

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

 

UNITED
INDIA INSURANCE COMPANY LTD THROUGH ITS AUTHORISE - Appellant(s)
 

Versus
 

RAJENDRA
RAMCHANDRA PANDYA & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Appellants 
None for
Defendants 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M. DOSHIT    27th June, 2008
		
	

 

 
ORAL
 ORDER

Learned
advocate Mr. Maulik J. Shelat has appeared for the appellant-United
India Insurance Company Limited. He has submitted that he has
received instruction to withdraw these appeals. He, therefore, seeks
leave to withdraw the appeals. Leave is granted. Appeals are disposed
of as withdrawn. The sum of Rs. 25,000/= deposited in the registry
of this Court in each of the appeals no. 841/2008 to 843/2008 and the
sum of Rs. 12,500/= deposited in First Appeal No. 844/2008 be
transmitted to the Tribunal below.

{Miss
R.M Doshit,J.}

Prakash*

   

Top