Gujarat High Court High Court

United vs Sikandarbhai on 10 August, 2010

Gujarat High Court
United vs Sikandarbhai on 10 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7308/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7308 of 2002
 

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

UNITED
INDIA INSURANCE CO LTD. - Petitioner(s)
 

Versus
 

SIKANDARBHAI
AIYUBBHAI IPROLIYA - Respondent(s)
 

============================================= 
Appearance
: 
MR VIBHUTI NANAVATI for
Petitioner(s) : 1, 
MS SNEHA A JOSHI for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/08/2010 

 

ORAL
ORDER

Heard
learned advocates appearing for the parties.

By
an order dated 24.12.2002, while issuing rule returnable on 22nd
January, 2003, proceedings of the suit were ordered to remain stayed
on condition that the petitioner deposits the amount of Rs.2500/-
towards probable cost of the respondent.

However,
considering the facts and circumstances of the case and submissions
made by learned advocates appearing for the parties and Special Civil
Suit No.6 of 1989 is pending in the Court of learned Civil Judge at
Himmatnagar and, therefore, the same may be decided as expeditiously
as possible and preferably within six months from the receipt of the
order of this Court.

With
the aforesaid, this petition under Article 227 of the Constitution of
India is disposed of with no order as to costs. Rule discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top