Gujarat High Court High Court

United vs Bharatkumar on 26 July, 2011

Gujarat High Court
United vs Bharatkumar on 26 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7171/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR FRESH NOTICE No. 7171 of 2011
 

In


 

FIRST
APPEAL No. 557 of 1993
 

 
=========================================


 

UNITED
INDIA INS. CO. LTD. - Petitioner(s)
 

Versus
 

BHARATKUMAR
JIVANLAL PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIBHUTI NANAVATI for Applicant(s) : 1, 
MR BHARAT T RAO for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/07/2011 

 

ORAL
ORDER

Leave
to amend.

Rule.

The
present Civil Application has been filed seeking permission under
Order 5 Rule 20 of the Code of Civil Procedure for substituted
service by affixing on the conspicuous part of the premises of
Respondent No.3 as it has not been served.

Heard
learned Advocate Mr. Vibhuti Nanavati for the Applicant.

In
the facts and circumstances, the prayer in terms of paragraph 5(A)
is granted permitting the Applicant to serve Respondent No.3 by
affixing as required under the Code of Civil Procedure.

The
learned Advocate shall take necessary steps within 2 weeks.

The
present Civil Application stands disposed of accordingly.

Rule
is made absolute.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top