Gujarat High Court
United vs Bhavsutaben on 11 October, 2010
Gujarat High Court Case Information System
Print
SCA/7162/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7162 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANYLTD. - Petitioner(s)
Versus
BHAVSUTABEN
DILIPBHAI PATEL THRO. POWER OF ATTORNEY HOLDER & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/10/2010
ORAL
ORDER
Notice
remained unserved for respondent no. 1 to 3. Learned advocate Mr.
Shelat submitted that power of attorney is returned back to India.
Therefore, service can be effected by petitioner to power of
attorney of respondent.
Therefore,
issue fresh notice on Power of Attorney holder returnable on
28/10/2010. Ad interim relief granted earlier shall remain continue
till then.
(H.K.RATHOD,
J)
asma
Top