Gujarat High Court
United vs Shaileshkumar on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/2614/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2614 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 52 of 2008
With
FIRST
APPEAL (STAMP NUMBER) No. 52 of 2008
With
CIVIL
APPLICATION (STAMP NUMBER) No. 173 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 52 of 2008
=========================================================
UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
Versus
SHAILESHKUMAR
MATHURBHAI LIMBACHIYA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
AMEE YAJNIK for
Petitioner(s) : 1,
MR.HIREN M MODI for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/09/2008
ORAL
ORDER
In
view of communication dated 20/8/2008, original insurer is not served
as his whereabouts is not known. In that view of the matter, matter
cannot be entertained. Civil Application for condonation of delay is
disposed of accordingly. Rule is made discharged.
In
view of the above, First Appeal (Stamp) No.52 of 2008 and Civil
Application (Stamp) No.173 of 2008 would not survive and are
accordingly disposed of.
(K.S.JHAVERI,
J.)
(ila)
Top