Gujarat High Court
National vs Mitishaben on 7 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/95/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 95 of 2007 ========================================================= NATIONAL INSURANCE CO LTD - Appellant(s) Versus MITISHABEN WD/O TAKHATSINH G CHAUHAN & 4 - Defendant(s) ========================================================= Appearance : MR SUNIL B PARIKH for Appellant(s) : 1, RULE SERVED for Defendant(s) : 1 - 4. RULE NOT RECD BACK for Defendant(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per Office Note R & P has not received with the Paper Book and
the respondent No.5 is unserved.
Mr.
Sunil Parikh, learned Advocate, appearing for the appellant, states
that fresh Notice be issued to respondent No.5, which shall be served
through Registered Post A.D. at the expenses of the appellant.
Upon
his request, fresh Notice be issued to the respondent No.5 returnable
on 4th August, 2008, shall be served through Registered
Post A.D.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas