Gujarat High Court
The vs Muktaben on 1 August, 2008
Gujarat High Court Case Information System
Print
CA/7779/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7779 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1497 of 2006
=========================================================
THE
NATIONAL INSURANCE CO. LTD. - Petitioner(s)
Versus
MUKTABEN
GORDHANBHAI DARJI & 3 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) : 1,
MR
PARESH M DARJI for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 3,
SERVED BY AFFIX.-(R) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/08/2008
ORAL
ORDER
Learned
advocate Ms. LK Bhaya requests for some time as learned advocate Mr.
PM Darji is not having details about legal heirs and representative
of respondent no. 1.
Accordingly,
matter is adjourned on 11/8/2008.
(H.K.RATHOD,
J)
asma
Top