Gujarat High Court High Court

Appearance vs Notice on 29 September, 2010

Gujarat High Court
Appearance vs Notice on 29 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3010/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3010 of 2000
 

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

 

NEW
INDIA ASSURANCE CO LTD. 

 

Versus
 

AMRUTBEN
CHHATRASINH THAKOR & 7 

 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 1 - 5, 8, 
NOTICE UNSERVED for
Defendant(s) : 6, 
GOVERNMENT PLEADER for Defendant(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 29/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per office note dated 28.9.2010, Fresh Notice issued to Respondent
No.6 has returned unserved as he is not found at the given address.

Mr.

Vibhuti Nanavati, learned Advocate for the Appellant to give correct
address of Respondent No.6 within a period of 2 weeks hereof.

S.O.

to 13.10.2010.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top