Gujarat High Court High Court

New vs Prabodhakumar on 8 July, 2010

Gujarat High Court
New vs Prabodhakumar on 8 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1502/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1502 of 2010
 

In


 

FIRST
APPEAL No. 247 of 2010
 

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

 

NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

PRABODHAKUMAR
BEHERA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1 - 2. 
SERVED
BY AFFIX.-(R) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Permitted
to correct the address of respondent(s).

Mr.Thakker,
learned Counsel for the applicant, states that he is having address
of unserved respondent No.1 and so far as respondent No.2 is
concerned, he shall get the fresh address.

Hence,
office to issue fresh notice of Rule to the unserved
respondent No.1 at the new address, returnable on 5.8.2010.
In the meantime, the earlier ad-interim relief granted on 11.2.2010
shall stand modified to the extent that the applicant herein shall
deposit the amount as awarded by the Tribunal in proportion to the
liability of the applicant, before the returnable date.

(Jayant
Patel, J.)

08.7.2010 (Smt.

Abhilasha Kumari, J.)

vinod

   

Top