Gujarat High Court
National vs Lilavatiben on 15 September, 2008
Gujarat High Court Case Information System
Print
FA/2815/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2815 of 2006
=========================================================
NATIONAL
INSURANCE CO. LTD. - Appellant(s)
Versus
LILAVATIBEN
MOHANLAL MEHTA M/O. LATE BIPINBHAI M. MEHTA & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
MR
SURESH M SHAH for
Defendant(s) : 1
- 2.
NOTICE
NOT RECD BACK for
Defendant(s) : 3
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/09/2008
ORAL
ORDER
Heard
learned advocate Mr. Mehul Sharad Shah appearing on behalf of
appellant.
Notice
issued by this Court for final disposal on 19th September
2006 is not served to respondent No.3 and 4 ? owner and driver.
Therefore,
issue fresh notice to respondents No.3 and 4 returnable on 15th
October 2008.
Direct
service is permitted.
[H.K.
RATHOD, J.]
#Dave
Top