Gujarat High Court
United vs Rameshbhai on 8 November, 2011
Gujarat High Court Case Information System
Print
CA/7947/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7947 of 2011
In
FIRST APPEAL No. 2177 of 2011
To
CIVIL
APPLICATION No. 7951 of 2011
In
CIVIL APPLICATION - FOR JOINING PARTY No. 2181 of 2011
In
FIRST APPEAL No. 2181 of 2011
=========================================================
UNITED
INDIA INSURANCE COMPANY LIMITED, BHAVNAGAR - Petitioner(s)
Versus
RAMESHBHAI
SHARDULBHAI MAKWANA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1, 3.2.1,
3.2.2, 3.2.3, 3.2.4,3.2.5 - 4, 4.2.2, 4.2.3,4.2.4 - 5.
RULE
UNSERVED for Respondent(s) : 2,
None for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 08/11/2011
ORAL
ORDER
Leave
to furnish fresh address of respondent No.2 is granted.
Upon
furnishing the fresh address of respondent No.2, issue fresh notice
of Rule to respondent No.2 on the fresh address, making it returnable
on 07.12.2011.
(G.B.SHAH,
J.)
Hitesh
Top