Gujarat High Court High Court

New vs Not on 17 June, 2008

Gujarat High Court
New vs Not on 17 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/4974/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4974 of 2008
 

In


 

FIRST
APPEAL No. 2038 of 2008
 

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

 

NEW
INDIA ASSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

NOT
KNOWN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE NOT RECD
BACK for Respondent(s) : 2, 
MR MAULIK J SHELAT for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 17/06/2008  
 
ORAL ORDER

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

Rule
issued to respondent No. 2-owner of the vehicle-has not been received
back so far. Hence, the matter is adjourned to 30.6.2008 for
awaiting service of notice of rule issued to respondent No. 2.

2. Mr.

M.J. Shelat, learned advocate for respondent No. 3-claimant states
that the claimant has also filed First Appeal St. No.1053/2008
seeking enhancement of the claim awarded by the Tribunal. He,
therefore, urges that the same may be listed along with this matter.

3. The
Registry is therefore directed to list First Appeal St. No. 1053/2008
along with this matter on 30.6.2008 if there are no office objections
in First Appeal St. No.1053/2008.

(A.M.

Kapadia, J.)

(R.H.

Shukla, J.)

(hn)