Gujarat High Court High Court

United vs Nitinkumar on 4 August, 2008

Gujarat High Court
United vs Nitinkumar on 4 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10626/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10626 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2307 of 2007
 

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

 

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

Versus
 

NITINKUMAR
RAMNIKLAL BHATT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
RULE
UNSERVED for
Respondent(s) : 1
- 2. 
DELETED
for Respondent(s) :
3, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 4, 
MR
SHALIN N MEHTA for
Respondent(s) : 5, 
DS
AFF.NOT FILED (R) for
Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Shelat requests for some time to file necessary
application for substitute service in respect of respondent Nos.1 and

2.

Accordingly,
the matter is adjourned to 13.8.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top