Gujarat High Court
The vs Vahidabibi on 18 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/2446/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2446 of 2004 ========================================================= THE ORIENTAL INSURANCE CO.LTD. - Appellant(s) Versus VAHIDABIBI SAIDUMIYA SAIYED & 7 - Defendant(s) ========================================================= Appearance : MS MEGHA JANI for Appellant(s) : 1, MR.HIREN M MODI for Defendant(s) : 1, 4, 6, RULE SERVED for Defendant(s) : 2 - 3, 5, RULE UNSERVED for Defendant(s) : 7, (MR PV NANAVATI) for Defendant(s) : 8, MR VIBHUTI NANAVATI for Defendant(s) : 8, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 18/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the office note, learned advocate for the appellant has not
supplied fresh and correct address of respondent no. 7 till today.
Ms.
Megha Jani learned advocate for the appellant prays to adjourn the
matter to enable her to collect and supply fresh and correct address
of respondent no. 7. Upon her request, matter is adjourned to
22.8.2008.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/