Gujarat High Court High Court

New vs Renuka on 23 November, 2010

Gujarat High Court
New vs Renuka on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10112/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10112 of 2010
 

In
FIRST APPEAL No. 1351 of 1992
 

To


 

CIVIL
APPLICATION No. 10116 of 2010
 

In
FIRST APPEAL No. 1354 of 1992
 

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


 

NEW
INDIA ASSURANCE CO. LTD - Petitioner(s)
 

Versus
 

RENUKA
WD/O HARESH HARMANDAS TAHILIANI & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 4,4.2.2
 
None for Respondent(s) : 4, 
RULE UNSERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

S.O.

to 7th December, 2010.

ORDER
IN FIRST APPEAL NOS.1351/1992 TO 1354/1992

Counsel
for the applicant/s to take action for serving the unserved
respondent/s.

(K.S.

Jhaveri, J.)

Caroline

   

Top