Gujarat High Court
National vs Rambhai on 12 July, 2010
Gujarat High Court Case Information System
Print
FA/702/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 702 of 2010
=========================================
NATIONAL
INSURANCE COMPANY - Appellant(s)
Versus
RAMBHAI
MANDANBHAI THROUGH MANDANBHAI VALABHAI & 5 - Defendant(s)
=========================================
Appearance :
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
UNSERVED-EXPIRED (R) for Defendant(s) : 1,
MR
AR THACKER for Defendant(s) : 2 - 3.
RULE NOT RECD BACK for
Defendant(s) : 4 - 6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/07/2010
ORAL
ORDER
Heard
Mr.Mehta, learned Advocate for the appellant company.
Registry
is directed to issue fresh process of ADMISSION qua
respondent Nos.4 and 5.
It
will be open for the appellant company to serve respondent Nos.4 and
5 by affecting direct service.
(Ravi
R.Tripathi, J.)
*Shitole
Top