Gujarat High Court
Appearance vs Notice on 29 September, 2010
Gujarat High Court Case Information System
Print
FA/3010/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3010 of 2000
=========================================================
NEW
INDIA ASSURANCE CO LTD.
Versus
AMRUTBEN
CHHATRASINH THAKOR & 7
=========================================================
Appearance
:
(MR
PV NANAVATI) for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1,
NOTICE
SERVED for Defendant(s) : 1 - 5, 8,
NOTICE UNSERVED for
Defendant(s) : 6,
GOVERNMENT PLEADER for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per office note dated 28.9.2010, Fresh Notice issued to Respondent
No.6 has returned unserved as he is not found at the given address.
Mr.
Vibhuti Nanavati, learned Advocate for the Appellant to give correct
address of Respondent No.6 within a period of 2 weeks hereof.
S.O.
to 13.10.2010.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
Jayanti*
Top