Gujarat High Court High Court

Shaileshkumar vs Driver on 17 March, 2011

Gujarat High Court
Shaileshkumar vs Driver on 17 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6845/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6845 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 169 of 2010
 

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


 

SHAILESHKUMAR
NATWARJI THAKOR - Petitioner(s)
 

Versus
 

DRIVER
AND OWNER OF MARUTI CAR NO GJ-2-R-6607, RAWAL HITESH & 1 -
Respondent(s)
 

=========================================================
Appearance : 
MR
YM THAKORE for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1, 
MR
DAKSHESH MEHTA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 17/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Fresh
notice to the unserved respondent no. 1 to be served through the mode
of substituted service as per the order passed by this Court in CA
No.2798/11 returnable on 18.04.2011.

(JAYANT
PATEL, J.)

(Ms.

B.M. TRIVEDI, J.)

*bjoy

   

Top