Gujarat High Court High Court

United vs Vallabhbhai on 6 April, 2011

Gujarat High Court
United vs Vallabhbhai on 6 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/563/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 563 of 2011
 

With


 

CIVIL
APPLICATION No. 2247 of 2011
 

In
FIRST APPEAL No. 563 of 2011
 

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

 

UNITED
INDIA INSURANCE COMPANY LIMITED, RAJKOT - Appellant(s)
 

Versus
 

VALLABHBHAI
KURJIBHAI BARSIYA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
 
ORAL
ORDER

Admit.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION

Though
served none appears for the respondents. Ad-interim relief granted
earlier vide order dated 24.02.2011 stands confirmed on the same
terms and conditions. Civil Application is allowed accordingly.
Rule is made absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top