Gujarat High Court
Iffco-Tokio vs Manharlal on 11 January, 2011
Gujarat High Court Case Information System
Print
CA/13135/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13135 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2695 of 2010
======================================
IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner
Versus
MANHARLAL
KALYANDAS RANA & 2 - Respondents
======================================
Appearance :
MR
PARIKH FOR MR AJAY R MEHTA for Petitioner(s) : 1,
SERVED BY RPAD -
(R) for Respondent(s) : 1 - 2.
MR.HIREN M MODI for Respondent(s) :
1 - 2.
RULE NOT RECD BACK for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/01/2011
ORAL
ORDER
At
the request of Mr.Parikh, learned advocate appearing on behalf of the
applicant, Registry to issue fresh notice of Rule upon the
respondent No.3, making it returnable on 24th
January,2011.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top