Gujarat High Court
The vs Shakuntalaben on 23 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
CA/8504/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 8504 of 2006 In FIRST APPEAL No. 2330 of 2006 To CIVIL APPLICATION - FOR STAY No. 8505 of 2006 In FIRST APPEAL No. 2331 of 2006 ========================================================= THE NEW INDIA ASSURANCE COMPANY LIMITED, RAJKOT - Petitioner(s) Versus SHAKUNTALABEN UMASHANKER JAYSWAL & 3 - Respondent(s) ========================================================= Appearance : (MR PV NANAVATI) for Petitioner(s) : 1, None for Respondent(s) : 1, RULE SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 4, RULE UNSERVED for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 23/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to correct the address of respondent No.7 in Civil Applications as
well as First Appeals is granted.
Fresh
Notice of Rule in Civil Application and fresh Notice in Appeal
intimating that the appeal has been admitted be issued to respondents
No.6 and 7 making it returnable on 21/07/2008. D.S. is permitted.
(A.M.KAPADIA,
J.)
(R.H.SHUKLA,
J.)
sompura