Gujarat High Court Case Information System
Print
CA/1859/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1859 of 1999
In
CIVIL
APPLICATION No. 10623 of 1998
In
FIRST APPEAL No. 6507 of 1998
=========================================================
ORIENTAL
INSURANCE CO.LTD. - Petitioner(s)
Versus
INDRAVADAN
GOKALDAS PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ARUN H MEHTA for
Petitioner(s) : 1,
MR CC KAMDAR for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/08/2008
ORAL
ORDER
Heard
learned advocate Mr. K.K. Nair appearing on behalf of applicant ?
insurance company.
Learned
advocate Mr. Nair submitted that order is passed by this Court for
substitute service and accordingly, advertisement must have to be
published. Even though, registry has pointed out that rule is not
received back.
Therefore,
registry is directed to verify that whether substitute service ?
advertisement has been published or not and therefore, this matter
may be kept for further hearing.
The
letter dated 16th October 1999 of learned senior advocate
Mr. A.H. Mehta is ordered to be taken on record.
Let
registry may verify it and place the matter before this Court.
[H.K.
RATHOD, J.]
#Dave
Top