Gujarat High Court
New vs Shobhnaben on 27 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/3774/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 3774 of 2006 ========================================================= NEW INDIA ASSURANCE CO. LTD. - Appellant(s) Versus SHOBHNABEN DILIPKUMAR DAVDA & 6 - Defendant(s) ========================================================= Appearance : MS LILU K BHAYA for Appellant(s) : 1, None for Defendant(s) : 1, RULE UNSERVED for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2. RULE SERVED for Defendant(s) : 3 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 27/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)
As
per the office note dated 25.6.2008, Respondent Nos. 1/1 to 1/4 and
Respondent No.2 are unserved due to incomplete address.
Learned
advocate Mr. Pinikin B. Rawal, learned advocate for Lilu K. Bhaya,
learned advocate of the Appellant states that he will supply fresh
address of Respondent Nos. 1/1 to 1/4 and Respondent No.2 within 3
weeks.
The
matter be listed on 18.7.2008 for final hearing.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*