Gujarat High Court
National vs Legal on 21 July, 2010
Gujarat High Court Case Information System
Print
FA/892/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 892 of 2010
With
CIVIL
APPLICATION No. 3835 of 2010
In
FIRST
APPEAL No. 892 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD - Appellant(s)
Versus
LEGAL
HEIRS OF DECEASED SUKHVINDERSING, MINOR HARPRITSING S & 8 -
Defendant(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1,
MR PARESH M DARJI
for Defendant(s) : 2 - 5.
NOTICE UNSERVED for Defendant(s) :
6,
NOTICE SERVED for Defendant(s) : 7, 9,
MS KARUNA V RAHEVAR
for Defendant(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/07/2010
ORAL
ORDER
Notice
was issued by this Court on 23.04.2010 returnable on 16th
June 2010. It is reported that notice issued by this Court has
remained unserved qua respondent no.6-driver of one of the vehicles.
Learned advocate Mr.Shah wants a week’s time to supply fresh address
of the driver or in the alternative to pray alternative mode of
service. Adjourned to 30th July 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top