Gujarat High Court
New vs Kamla on 23 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/1444/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 1444 of 2004 ========================================================= NEW INDIA ASSURANCE CO LTD. - Appellant(s) Versus KAMLA SURYAKANT RAJ KUMAWAT WD/O LATE SURYAKANT RAJ & 7 - Defendant(s) ========================================================= Appearance : MS LILU K BHAYA for Appellant(s) : 1, MR SURESH M SHAH for Defendant(s) : 1, NOTICE SERVED for Defendant(s) : 2 - 6. NOTICE UNSERVED for Defendant(s) : 7 - 8. ========================================================= 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)
Office
note shows that respondents No.7 and 8 are not unserved. Hence,
fresh Notice to respondents No.7 and 8 returnable on 21/07/2008.
(A.M.KAPADIA,
J.)
(R.H.SHUKLA,
J.)
sompura