Gujarat High Court High Court

New vs Virendrasinh on 14 July, 2008

Gujarat High Court
New vs Virendrasinh on 14 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7856/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7856 of 2008
 

In


 

FIRST
APPEAL No. 547 of 2008
 

 


 

 


 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

VIRENDRASINH
NARENDRASINH RAHULJI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
MR.HIREN M MODI for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 5. 
MR MEHUL SHARAD SHAH for Respondent(s)
: 6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 


 

 
ORAL
ORDER

Heard
learned advocate Mr. Hasmukh Thakker on behalf of applicant, learned
advocate Mr. Hiren Modi appearing for claimant.

This
application is filed by New India Assurance Co. Ltd, with a prayer
for substituting service under order 5 Rule 20 of the C. P. C. for
respondent no. 3 to 5.

Therefore,
considering the averment made in this application, the prayer made
in para 3(B) is granted.

Accordingly,
present civil application is disposed of. The main first appeal no.
547/2008 is adjourned on 22/8/2008.

(H.K.RATHOD,
J)

asma

   

Top