Gujarat High Court
Oriental vs Kashiben on 12 September, 2011
Gujarat High Court Case Information System
Print
FA/1952/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1952 of 1995
======================================
ORIENTAL
INSURANCE CO.LTD. - Appellant
Versus
KASHIBEN
WD/O TALAKSHI THAKKAR & 2 - Defendants
======================================
Appearance :
MR
RAJNI H MEHTA for the Appellant.
None for Defendant(s) :
1,
MR.HIREN M MODI for Defendant(s) : 1.2.1, 1.2.2,1.2.3
NOTICE
NOT RECD BACK for Defendant(s) : 2,
MR YM THAKKAR for Defendant(s)
: 3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/05/2011
ORAL
ORDER
1. Registry
is directed to issue fresh Notice upon respondent No.2, making
it returnable on 22/06/2011. Respondent No.2 be served through
Regd.A.D. Post also, over and above the regular service, at the cost
of the appellant.
2. In
the meantime, Registry is also directed to call for record and
proceedings of the case from the concerned Trial Court/ Tribunal so
as to reach this Court on or before returnable date.
[M.R.SHAH,J]
*dipti
Top