Gujarat High Court High Court

Jagdishbhai vs New on 5 August, 2008

Gujarat High Court
Jagdishbhai vs New on 5 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3337/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3337 of 1997
 

In
FIRST APPEAL No. 1131 of 1997
 

With


 

CIVIL
APPLICATION No. 3343 of 1997
 

In
FIRST APPEAL No. 1134 of 1997
 

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

 

JAGDISHBHAI
HIRABHAI AAL - Petitioner(s)
 

Versus
 

NEW
INDIA ASSURANCE CO LTD & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANOJ N POPAT for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1,4 - 11. 
MR
SANDEEP N BHATT for Respondent(s) : 2 - 3. 
- for Respondent(s) :
0.0.0  
MR DC SEJPAL for Respondent(s) :
12, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Popat appearing for applicants, learned advocate Mr. DC
Sejpal appearing for respondent no. 12, learned advocate Mr. SN
Bhatt appearing for respondent no. 2 and 3. Respondent no. 1 and
respondent no. 4 to 11 are unserved as not residing on given
address. Though, respondent no. 13 served, no appearance is filed.

Therefore,
appellants shall have to take effective steps for service to
respondent no. 4 to 11 on or before 25/8/2008 failing
which matter will dismiss in default without reference to the Court.

(H.K.RATHOD,
J)

asma

   

Top