Gujarat High Court
New vs Unknown on 16 August, 2010
Gujarat High Court Case Information System
Print
CA/11087/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - No. 11087 of 2009
In
FIRST
APPEAL No. 4054 of 2009
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
Versus
HARJIBHAI
INDUBHAI MUDHVA & 2 - Opponent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
RULE SERVED for Opponent(s) : 1,
RULE
UNSERVED for Opponent(s) : 2,
MR.HIREN M MODI for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
The
opponent no. 2 is reported unserved for want of correct address. The
applicant will, within one week from today, furnish true and complete
address of the unserved opponent.
Notice
be issued afresh to the unserved opponent thereafter, to be made
returnable on 3rd March 2010. Registry will issue notice
by Registered Post A.D. also at the cost of the applicant.
(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)
Suresh*
Top