Gujarat High Court High Court

United vs Jugal on 7 July, 2008

Gujarat High Court
United vs Jugal on 7 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/2289/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2289 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 5275 of 2007
 

To


 

CIVIL
APPLICATION No. 2291 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 5277 of 2007
 

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

 

UNITED
INDIA INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

JUGAL
KISHOR DAUDAS MOODRA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3. 
SERVED BY AFFIX.-(R) for
Respondent(s) : 4, 
MR DAKSHESH MEHTA for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
 


 

COMMON
COMMON ORAL ORDER

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

Mr.

Maulik J. Shelat, learned advocate of the Applicant / Appellant is
reported to be seek.

Respondent
No. 1 has remained unserved, hence the matter is adjourned to
28.7.2008.

(A.M.Kapadia,J)

(Z.K.Saiyed,J)

Jayanti*