Gujarat High Court Case Information System
Print
CA/421/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 421 of 2011
In
FIRST APPEAL No. 2980 of 2000
To
CIVIL
APPLICATION No. 424 of 2011
In
FIRST APPEAL No. 2983 of 2000
With
FIRST
APPEAL No. 2980 of 2000
To
FIRST
APPEAL No. 2983 of 2000
=========================================================
LIFE
INSURANCE CORP.OF INDIA – Petitioner(s)
Versus
PRAVINKUMAR
TRIKAMLAL TRIVEDI & 3 – Respondent(s)
=========================================================
Appearance
:
MR
AK CLERK for
Petitioner(s) : 1,
MR GM JOSHI for Respondent(s) : 1,
MR PRAVIN
GONDALIYA for Respondent(s) : 2,
None for Respondent(s) : 3 –
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/02/2011
ORAL
COMMON ORDER :
Mr. C.G.
Govindan, Ld. Advocate for Mr. A.K. Clerk, Ld. Advocate for the
applicants in all these civil applications states that these
applications were filed for extension of time to furnish fresh
addresses of unserved respondents. He states that the fresh addresses
have already been furnished and, therefore, all these civil
applications may not survive. Civil applications accordingly stand
disposed of.
Issue fresh NOTICE
in the main matters to the unserved respondents in terms of the
new addresses furnished, returnable on 4/3/2011.
[
J.C. UPADHYAYA, J.]
* Pansala.
Top