Gujarat High Court
New vs Unknown on 24 June, 2008
Gujarat High Court Case Information System
Print
CA/13505/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13505 of 2007
In
FIRST APPEAL No. 4986 of 2007
To
CIVIL
APPLICATION No. 13507 of 2007
In
FIRST APPEAL No. 4988 of 2007
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Applicant(s)
Versus
SONU
RADHYA MAHALA HEIR OF DECD. SUKARYA SONU MAHALA & 2 - Opponent(s)
=========================================================
Appearance
:
MS
VIRAJ FOJDAR for MR SHALIN N MEHTA for
Applicant(s) : 1,
Opponent(s)
: 1
RULE,
Opponent(s)
: 2
UNSERVED,
UNSERVED-EXPIRED
(R) for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
Date
: 24/06/2008
COMMON
ORAL ORDER
Opponents
nos.2 and 3 are reported unserved. Ms.Fojdar states that the opponent
no.2 is the driver of the offending vehicle. His presence is not
required. She, therefore, seeks leave to delete the opponent no.2.
Leave
is granted. The name of the opponent no.2 be deleted from the
cause-title of the Civil Application. She seeks time to implead the
legal representatives of the deceased opponent no.3. Stand over to
12th August, 2008.
(Ms.R.M.Doshit,
J.)
/moin
Top