Gujarat High Court High Court

National vs Bhairusinh on 1 August, 2008

Gujarat High Court
National vs Bhairusinh on 1 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4093/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4093 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 653 of 2006
 

 


 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

BHAIRUSINH
MADARSINH CHAUHAN & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1, 
None
for Respondent(s) : 2, 
RULE
SERVED for
Respondent(s) : 3, 
MR
APURVA A DAVE for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/08/2008 

 

ORAL
ORDER

Heard
learned advocate Mr. Dakshesh Mehta appearing on behalf of applicant.

Opponent
No.1, as reported by registry, is expired.

Learned
advocate Mr. Mehta submitted that looking to the information of the
respondent company, opponent No.1 ? Bhairusinh Madarsinh Chauhan is
not expired. Therefore, applicant will have to supply the correct
local as well as village address of opponent No.1 in the registry of
this Court.

Accordingly,
rule for opponent No.1 only returnable on 29th August
2008. Direct service is permitted.

[H.K. RATHOD, J.]

#Dave

   

Top