Gujarat High Court High Court

New vs Hanshaben on 8 July, 2008

Gujarat High Court
New vs Hanshaben on 8 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3651/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3651 of 2008
 

In


 

FIRST
APPEAL No. 1463 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD, - Petitioner(s)
 

Versus
 

HANSHABEN
BHARATJI SENGHAJI THAKOR & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
MR.HIREN M
MODI for Respondent(s) : 1 - 3. 
RULE UNSERVED for Respondent(s) :
4, 
RULE NOT RECD BACK for Respondent(s) : 5 - 6. 
RULE SERVED
for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

Notice
of rule has not been received back for respondents no.5 and 6. Notice
of rule has remained unserved for respondent no. 4. Therefore, await
for service for respondent no.5 and 6 and for respondent no. 4,
learned advocate Mr. Majmudar shall have to talk with learned
advocate Mr. Hiren Modi so that he can appear on behalf of respondent
no. 4, therefore, matter is adjourned to 16.7.2008.

(H.K.

Rathod,J.)

Vyas

   

Top