Gujarat High Court
The vs Kamlaben on 12 October, 2010
Gujarat High Court Case Information System
Print
CA/4952/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4952 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1495 of 2006
=========================================================
THE
NATIONAL INSURANCE CO. LTD. - Petitioner(s)
Versus
KAMLABEN
RAISINGBHAI THAKORE & 6 - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for Petitioner(s) : 1,
DS AFF.NOT
FILED (R) for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 07/05/2007
ORAL
ORDER
Ms.
Bhaya states that the direct service is effected and she has received
the instructions in writing. However, the affidavit is not filed.
Nobody appears for the other side.
Hence,
S.O. to 13.06.2007. The relief granted earlier on 18.04.2007 shall
continue.
(JAYANT PATEL, J.)
*bjoy
Top