Gujarat High Court
New vs Jagdishbhai on 6 May, 2011
Gujarat High Court Case Information System
Print
CA/2921/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2921 of 2008
In
FIRST
APPEAL No. 1089 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
Versus
JAGDISHBHAI
CHATURBHAI BAROT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Petitioner(s) : 1,
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1,
MR
PRATIK B BAROT for
Respondent(s) : 2,
RULE
SERVED for
Respondent(s) : 3,
RULE
UNSERVED for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/11/2008
ORAL
ORDER
Respondent
No.1 remained unserved as expired. Rule remained unserved for
respondent No.4. Therefore, the applicant to take necessary steps on
or before 16.12.2008. S.O. to 16.12.2008
(H.K.RATHOD,J.)
(vipul)
Top