Gujarat High Court
National vs Pannaben on 28 July, 2008
Gujarat High Court Case Information System
Print
FA/996/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 996 of 1989
=========================================================
NATIONAL
INSURANCE CO LTD - Appellant(s)
Versus
PANNABEN
JITENDRAKUMAR CHOKSI & 13 - Defendant(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Appellant(s) : 1,
NOTICE
SERVED for
Defendant(s) : 1
- 4, 6.2.2,
6.2.3,
6.2.4,
6.2.5,
6.2.6,
6.2.7,
8,
UNSERVED-EXPIRED
(N) for Defendant(s)
: 5 - 6.
None
for Defendant(s) : 6,
-
for Defendant(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/07/2008
ORAL
ORDER
Learned
advocate Mr.Parikh is appearing for appellant ? Insurance Co.
Learned advocate Mr.M.T.M. Hakim may appear for respondent ? owner.
Though
notice is served to the respondents ? claimants, no appearance is
filed on their behalf. The matter is of the year 1989.
However,
considering the request of Mr.Hakim, the matter is adjourned to
1.8.2008.
(H.K.RATHOD,J.)
(vipul)
Top