Gujarat High Court High Court

New vs Dhruv on 22 April, 2010

Gujarat High Court
New vs Dhruv on 22 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2320 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 547 of 2010
 

To


 

CIVIL
APPLICATION No. 2323 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 550 of 2010
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

DHRUV
BHADRESHBHAI VITHLANI, THROUGH CHANDULAL LAXMIDAS & 5 -
Respondent(s)
 

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

 

Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
MR DR SHAH for Respondent(s) : 1 -
2. 
UNSERVED-EXPIRED (R) for Respondent(s) : 3, 
RULE UNSERVED
for Respondent(s) : 4, 
MS KARUNA V RAHEVAR for Respondent(s) :
5, 
RULE SERVED for Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/04/2010 

 

 
 
ORAL
ORDER

BELOW NOTE :

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

After
order dated 15/4/2010, it has been submitted that respondent no. 3
has expired. Appropriate steps may be taken in this regard.
Respondent no. 4 is unserved. Fresh notice to be issued to
him, returnable on 09/07/2010. Ld. Counsel for the applicant will
supply fresh address of respondent no. 4 within a month. Respondent
no. 6 is served. Note stands disposed of accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

* Pansala.

   

Top