Gujarat High Court High Court

Vadodara vs Life on 10 October, 2008

Gujarat High Court
Vadodara vs Life on 10 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/67/9089	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6790 of 1989
 

						with
 

		SPECIAL
CIVIL APPLICATION NO. 2508 0F
1989 
 
=========================================
 

VADODARA
DIVISIONAL INSURANCE - Petitioner(s)
 

Versus
 

LIFE
INSURAQNCE CORPORATION OF INDIA & 3 - Respondent(s)
 

========================================== 
Appearance
: 
NOTICE
SERVED for Petitioner(s) : 1, 
MS ANUJA S
NANAVATI for Respondent(s) : 1 - 3. 
RULE UNSERVED for
Respondent(s) : 4, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition the petitioner has prayed to direct the
respondents, their officers, servants agents to withdraw the notice
Annexure B to this petition and restore the status quo.

2. Though
served none appears for the petitioner. It appears that the
petitioners are not interested in proceeding with the matter. In that
view of the matter this petition is rejected.

(K.S.

Jhaveri,J.)

mary//

   

Top