Gujarat High Court Case Information System
Print
FA/1205/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1205 of 2010
=========================================================
ICICI
LOMBARD GENERAL INS. CO. LTD. - Appellant(s)
Versus
ANILBHAI
BHURABHAI HATHILA & 7 - Respondent(s)
=========================================================
Appearance
:
MR
VC THOMAS for MR VIBHUTI NANAVATI
for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2.
MR MTM HAKIM for Respondent(s) : 3 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/07/2010
ORAL
ORDER
Notice
issued by this Court on 5th
May 2010 returnable on 21st
June 2010 is reported to have not been received back qua respondent
nos.1 and 2 i.e. the owner and the driver. That being so, learned
advocate for the Insurance Company requests that the registry be
directed to issue fresh notice qua respondent nos.1 and 2 only, with
the permission to serve them directly, if required, may be by
registered post AD.
Request
is granted. Registry is directed to issue fresh notice to respondent
nos.1 and 2 only returnable
on 9th
August 2010. Learned advocate for the appellant is permitted to serve
the notice directly, may be by registered post AD.
(Ravi
R.Tripathi, J.)
/moin
Top