Gujarat High Court
United vs Ravjibhai on 25 July, 2011
Gujarat High Court Case Information System
Print
FA/148/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 148 of 1992
With
FIRST
APPEAL No. 429 of 1992
With
FIRST
APPEAL No. 430 of 1992
With
FIRST
APPEAL No. 2263 of 1992
With
FIRST
APPEAL No. 263 of 1993
=========================================
UNITED
INDIA INSURANCE CO.LTD. - Appellant(s)
Versus
RAVJIBHAI
CHATURBHAI PATEL & 5 - Defendant(s)
=========================================
Appearance :
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
6,
GOVERNMENT PLEADER for Defendant(s) : 2 - 3.
MR AJ PATEL for
Defendant(s) : 4,
None for Defendant(s) : 5,
MR GC MAZMUDAR for
Defendant(s) : 6,
MR HG MAZMUDAR for Defendant(s) :
6,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/07/2011
COMMON
ORAL ORDER
Mr.Thomas
for Mr.Vibhuti Nanavati, learned counsel for the appellant, states
that the matters are different and they are wrongly tagged with each
other. He, therefore, contended that office may be directed to
separate the matters and place it before appropriate Courts.
Office
is directed to verify the same and place the matters before the
appropriate Court. The matters are adjourned to 17th
August, 2011.
(Z.
K. Saiyed, J)
Anup
Top