Gujarat High Court High Court

=========================================Appearance vs None For on 17 October, 2011

Gujarat High Court
=========================================Appearance vs None For on 17 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4380/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4380 of 2011
 

In


 

FIRST
APPEAL No. 1178 of 2011
 

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

NEW
INDIA ASUSRANCE COMPANY LIMITED 

 

Versus
 

NAINABEN
PRAFULBHAI & 1 

 

=========================================Appearance
: 
MR SHALIN N
MEHTA for
the Applicant 
None for Respondent(s) : 1, 
RULE UNSERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 17/10/2011 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to supply fresh address
respondent Nos.1/1 to 1/4 and amend the cause title of the
application. Ordered accordingly.

Issue
fresh process of Rule
qua respondent Nos.1/1 to 1/4 on their fresh addresses, returnable
on 18th
November 2011.

Direct
service is permitted.

(G.B.

SHAH, J.)

omkar

   

Top