Gujarat High Court High Court

United vs Geetaben on 4 July, 2008

Gujarat High Court
United vs Geetaben on 4 July, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2227/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2227 of 2007
 

=========================================================

 

UNITED
INDIA INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

GEETABEN
WD/O. DECD. NATVARLALJAYANTILAL MODI & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Appellant(s) : 1, 
MR AMIT N PATEL for Defendant(s) : 1 - 5. 
RULE
UNSERVED for Defendant(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 04/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per the office note dated 3.7.2008, R&P has not been received
with paper-book and Respondent Nos. 6 and 7 are unserved.

Mr.

Hasmukh Thakker, learned advocate of the Appellant states that he
shall file appropriate application of substitute service for
Respondent Nos. 6 and 7 within a period of 2 weeks.

Upon
his request, the matter is adjourned to 1.8.2008.

(A.M.Kapadia,J)

(R.H.Shukla,J)

Jayanti*