Gujarat High Court
New vs Panchabhai on 30 September, 2011
Gujarat High Court Case Information System
Print
SCA/1270/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1270 of 2011
with
S.C.A.
Nos. 2064 of 2011 and 2101 of 2011
=========================================================
NEW
INDIA ASSRUANCE CO LTD - Petitioner(s)
Versus
PANCHABHAI
KANJIBHAI SARVAIYA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
TUSHAR L SHETH for Respondent(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 30/09/2011
ORAL
ORDER
It
appears from the office note that through oversight notice could not
be issued as directed by the Court.
In
view of above, returnable date of notice is extended upto 14.11.2011.
(BANKIM
N. MEHTA, J)
(pkn)
Top