Gujarat High Court
New vs Vasava on 13 April, 2011
Gujarat High Court Case Information System
Print
CA/644/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 644 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6057 of 2009
=========================================================
NEW
INDIA ASSURANCE CO. LTD THROUGH LEGAL CELL - Petitioner(s)
Versus
VASAVA
CHETANBHAI DEVJIBHAI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 - 7.
None for
Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 01/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
per the order passed by this Court in Civil Application No.6431 of
2010, legal heirs of the deceased Chetanbhai – original
Opponent No.1 are permitted to be impleaded as party opponents.
Amendment be carried out accordingly.
Notice
of Rule to the concerned parties, returnable on 28.9.2010.
Direct service is permitted.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top