Gujarat High Court High Court

Oriental vs Vadilal on 8 July, 2008

Gujarat High Court
Oriental vs Vadilal on 8 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/7445/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 7445 of 1995
 

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

 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

VADILAL
DEVSHIBHAI MEHTA & 9 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 - 6,9 -
10. 
NOTICE UNSERVED for Defendant(s) : 7, 
(MR PV NANAVATI) for
Defendant(s) : 8, 
MR VIBHUTI NANAVATI for Defendant(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

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

As
per Office Note R & P is not received with Paper Book and the
respondent No.7 is unserved as not residing at the given address.

Mr.

Rajni Mehta, learned Counsel states that he shall supply fresh
address of the respondent No.7 on or before 22nd July,
2008.

Registry
to list this matter on 29th
July, 2008.

(A.M.KAPADIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top