Gujarat High Court High Court

New vs Urvashiben on 17 July, 2008

Gujarat High Court
New vs Urvashiben on 17 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/1647/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1647 of 2005
 

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

 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

URVASHIBEN
VINODCHANDRA SONI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1, 
RULE
UNSERVED for Defendant(s) : 1 - 2. 
RULE SERVED for Defendant(s) :
3, 
MR AK MAVALANKAR for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 


 

ORAL
ORDER

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

As
per Office Note learned Advocate for the appellant has not supplied
fresh and correct address of respondents No.1 & 2 who were
claimants before the Tribunal. Mr. Vibhuti Nanavati, learned Advocate
for the appellant states that respondents No.1 & 2 have also
filed Appeal being First Appeal No.2549 of 2005, through their
Advocate Mr. M.T.M. Hakim, for enhancement of the claim made by the
Tribunal.

He,
therefore, urges that this Appeal may be heard along with First
Appeal No.2549 of 2005, filed by the claimants. Therefore, it is not
necessary for him to supply fresh and correct address of respondents
No.1 & 2.

Registry
to list this Appeal along with First Appeal No.2549 of 2005, filed by
the claimants, on 28th August, 2008.

(A.M.KAPADIA,J.)

(Z.K.SAIYED,
J.)

sas