Gujarat High Court High Court

New vs Manuba on 10 February, 2010

Gujarat High Court
New vs Manuba on 10 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4134/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4134 of 2009
 

With


 

CIVIL
APPLICATION No. 11439 of 2009
 

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


 

NEW
INDIA ASSURANCE COMPANY LTD - Appellant(s)
 

Versus
 

MANUBA
WD/O LATE BABUJI THAKORE & 5 - Defendant(s)
 

=========================================================
Appearance : 
MR
KV GADHIA for
Appellant(s) : 1, 
RULE NOT RECD BACK for Defendant(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. K.V. Gadhia on behalf of applicant.

Rule
remain unserved for respondents No.1 to 6 as they are not residing
at the given addresses. Therefore, Mr. Gadhia submitted that today
they are supplying full and correct addresses of respondents, which
has been taken on record. Accordingly, cause title of Civil
Application as well as First Appeal is to be amended.

Registry
is directed to issue fresh notice of Rule to respondents on fresh
and correct addresses which are supplied by applicant returnable on
10th March, 2010.

(H.K.

Rathod, J.)

Caroline

   

Top