Gujarat High Court Case Information System
Print
FA/2785/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2785 of 1999
To
FIRST
APPEAL No. 2787 of 1999
=========================================================
ORIENTAL
INSURANCE CO.LTD. - Appellant(s)
Versus
GANGA
@ RAMESHCHANDRA VARDHANI & 4 - Defendant(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Appellant(s) : 1,
MR
NALIN K THAKKER for
Defendant(s) : 1,
NOTICE
NOT RECD BACK for
Defendant(s) : 2,
NOTICE
UNSERVED for
Defendant(s) : 3
- 5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/09/2008
ORAL
ORDER
Heard
learned advocate Mr. S.B. Parikh for learned advocate Mr. R.H. Mehta
appearing on behalf of appellant ? Oriental Insurance Company
Limited.
Learned
advocate Mr. Nalin K. Thakker is appearing on behalf of respondent
No.1. Notice is not received back for respondent No.2 and notice
remained unserved for respondent Nos.3 to 5 due to strike of State
Employees.
This
matter is of the year 1999 and remained as it is for about eight
years. No steps have been taken either by registry or by the advocate
of appellant.
Therefore,
issue fresh notice for admission to respondents No.2 to 5 returnable
on 15th October 2008.
Direct
service is permitted.
[H.K.
RATHOD, J.]
#Dave
Top