Gujarat High Court High Court

The vs Amit on 17 August, 2010

Gujarat High Court
The vs Amit on 17 August, 2010
Author: Mohit S. K.M.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5209/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5209 of 2006
 

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

 

THE
NEW INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

AMIT
SIMON ANAND & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 21/08/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Mr
Thakker prays for direct service on the respondents.

Fresh
notice to the respondents returnable on 28th September
2006.

Direct
service is permitted.

(M.S.

SHAH, J.)

(K.M.

MEHTA, J.)

zgs/-

   

Top