Gujarat High Court Case Information System
Print
CA/1529/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1529 of 2011
In
FIRST
APPEAL No. 3529 of 2010
=========================================
ORIENTAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
AMINABAI
SIDHIK & 6 - Respondent(s)
=========================================
Appearance
:
MS FOUZDAR
for MR SHALIN N MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/02/2011
ORAL
ORDER
1. Present
application has been preferred by the applicant – original
appellant permitting it to serve unserved respondent Nos.1 to 6 by
substituted service as provided under Order 5 Rule 20 of the Code of
Civil Procedure.
2. Having
heard Ms. Fouzdar, learned advocate for Shri Shalin Mehta, learned
advocate appearing on behalf of the applicant and considering the
averments in the application, present application is allowed.
Applicant is permitted to serve unserved respondent Nos.1 to 6 herein
by substituted service as provided under Order 5 Rule 20 of the Code
of Civil Procedure by giving public advertisement in local newspaper
having wide circulation.
3. NOTICE
be made returnable on 1st March 2011.
4. With
this, present application is disposed of.
(M.R.
Shah, J.)
*menon
Top