Gujarat High Court
Lilaben vs Punambhai on 13 August, 2008
Gujarat High Court Case Information System
Print
CA/12862/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12862 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 3015 of 2007
=========================================================
LILABEN
WD/O. NARSANGJI JUHAJITHAKOR & 6 - Petitioner(s)
Versus
PUNAMBHAI
GOKULBHAI MODI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Petitioner(s) : 1
- 7.
RULE
UNSERVED for
Respondent(s) : 1
- 2.
MR
DAKSHESH MEHTA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/08/2008
ORAL
ORDER
Learned
advocate Mr.Y.M.Thakore for the applicant submitted that Rule issued
by this Court remain unserved in respect of respondent Nos.1 and 2
and learned advocate Mr.D.B.Mehta for respondent No.3 ? Insurance
Co.
Learned
advocate Mr.Thakore submitted that he will file Civil Application for
substitute service for respondent Nos.1 and 2. Accordingly, the
matter is adjourned to 29.8.2008.
(H.K.RATHOD,J.)
(vipul)
Top