Gujarat High Court
Bajaj vs Mukeshkumar on 28 September, 2010
Gujarat High Court Case Information System
Print
CA/1148120/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11481 of 2010
In
FIRST
APPEAL No. 1893 of 2010
=========================================================
BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
MUKESHKUMAR
DHANJIBHAI PARMAR & 6 - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR.HIREN M
MODI for Respondent(s) : 3 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr
H M Modi, learned Advocate appears for the Legal heirs of respondent
No.3. As Notice to respondents No.1 and 2 are unserved, fresh
notice of Rule will have to be issued to respondents No.1 and 2 only
and not to respondent No.3. Hence, the earlier order dated 13.9.2010
passed by this court in Civil Application
No.7363 of 2010 shall stand modified accordingly. The Civil
Application stands disposed of accordingly.
[JAYANT
PATEL, J.]
[H.
B. ANTANI, J.]
msp
Top