Gujarat High Court
United vs Rajeshbhai on 16 September, 2008
Bench: J.R.Vora And Z.K.Saiyed, Z.K.Saiyed
FA/53/3506 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5335 of 2006 ========================================================= UNITED INDIA INSURANCE CO. LTD. - Appellant(s) Versus RAJESHBHAI DHIRAJLAL DESAI & 3 - Defendant(s) ========================================================= Appearance : MR HASMUKH THAKKER for Appellant(s) : 1, MR ABHISHEK M MEHTA for Defendant(s) : 1, RULE NOT RECD BACK for Defendant(s) : 2, RULE SERVED for Defendant(s) : 3, MR MAULIK J SHELAT for Defendant(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.R.VORA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 16/09/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
advocate Mr. Priyank Jhaveri on behalf of Mr. Hasmukh Thakkar, in
pursuance of the Office Note, seeks leave to amend the prayer clause
and to mention First Appeal No. 5335/2006 instead of First Appeal No.
5665/2006. Permission granted. Prayer clause be amended immediately.
Notice is now made returnable on 10.11.2008.
(J.R.
VORA, J.) (Z.K. SAIYED, J.)
mandora/