Gujarat High Court High Court

United vs Ranchhodbhai on 11 November, 2011

Gujarat High Court
United vs Ranchhodbhai on 11 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/36119/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 361 of 1991
 

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

 

UNITED
INDIA INSURANCE CO.LTD. - Appellant(s)
 

Versus
 

RANCHHODBHAI
MANJIBHAI PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
UNSERVED-EXPIRED (R) for Defendant(s) : 1, 
None
for Defendant(s) : 2, 
NOTICE SERVED for Defendant(s) : 2, 
MR MK
VAGHASIA for Defendant(s) : 2, 
MR CM DETROJA for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
 
ORAL
ORDER

1. This
Court on 12.08.2008 passed the following order:

The
Registry is directed to delete the name of Mr. P.V. Nanavaty, learned
Advocate for the appellant, as also names of learned counsel Mr.
Raichura and Mr. Raval for respondent no. 2 may also be deleted. The
learned counsel for the appellant will take appropriate action for
the original claimant respondent no. 1, within two weeks. S. O.
to 12.08.2008.

2. The
aforesaid order has not been complied with by the learned advocate
for the appellant. It appears that he has expired and no actions
have been taken thereafter. In that view of the matter, the appeal
has become abated and is required to be disposed of. Appeal is
disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top