Gujarat High Court
National vs Jesangbhai on 1 August, 2008
Gujarat High Court Case Information System
Print
CA/9075/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9075 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2317 of 2007
With
CIVIL
APPLICATION No. 9076 of 2007
In
FIRST APPEAL (STAMP NUMBER) No. 2318 of 2007
=========================================================
NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
JESANGBHAI
PARBATSINH RAJ & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,
1.2.4,
1.2.5,1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/08/2008
ORAL
ORDER
Rule
remain unserved in respect of respondent Nos.1/1 to 1/6.
However,
at the request of learned advocate Mr.Shah, issue fresh notice of
rule to respondent Nos.1/1 to 1/6 returnable on 27.8.2008. To be
served through RPAD at the cost of applicant.
(H.K.RATHOD,J.)
(vipul)
Top