Gujarat High Court High Court

United vs Narmadaben on 20 July, 2010

Gujarat High Court
United vs Narmadaben on 20 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/703/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 703 of 2010
 

To


 

FIRST
APPEAL No. 707 of 2010
 

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


 

UNITED
INDIA INSURANCE COMPANYLTD THROUGH ITS AUTHORIZED - Appellant(s)
 

Versus
 

NARMADABEN
MAGANBHAI VASAVA & 4 - Defendant(s)
 

=========================================================
Appearance : 
MR
MAULIK J SHELAT for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 3, 5, 
DS AFF.NOT
FILED (N) for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/07/2010 

 

ORAL
ORDER

Learned
Advocate Mr. Shelat states that the direct service affidavit will be
filed by tomorrow. Learned Advocate for the appellant – insurance
company submitted that inadvertently the notice was got issued on
01.04.2010 qua respondent Abdul Gafar Umarali Makrani, who
happens to be the driver of the vehicle. The owner of the vehicle
Faruk Abdul Sattar is respondent No.5 in First Appeal No.703 of 2010.
He requests that the notice be issued to Faruk Abdul Sattar the
owner of the vehicle also.

Request
is granted.

Registry
is directed to issue Notice in First Appeals to
respondent No.5 – Faruk Abdul Sattar, the owner of the vehicle,
returnable on 6th August
2010. Direct service permitted. It will be open to the
learned Advocate for the appellant insurance company to serve
respondent No.5 by Regd. Post A.D.

(RAVI
R. TRIPATHI, J.)

jani

   

Top