Gujarat High Court Case Information System Print CA/9568/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR ORDERS No. 9568 of 2010 In FIRST APPEAL No. 1132 of 2010 ========================================================= BAJAJ ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Petitioner(s) Versus HARISING DOLSING CHAUHAN & 3 - Respondent(s) ========================================================= Appearance : MR SHALIN N MEHTA for Petitioner(s) : 1, None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 3. - for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 18/08/2010 ORAL ORDER
The
present Civil Application is filed by the appellant insurance
company for the following relief:
5(a) Your
Lordships may be pleased to pass an order for substituting service
through daily newspaper circulating sic. ‘having wide
circulation’ in that area under Order V Rule 20 of the Code of Civil
Procedure, 1908.
For
the contents of the application and after hearing learned Advocate
Ms. Fojdar for Mr. Shalin N. Mehta, the application is allowed. The
applicant is permitted to serve through one Gujarati daily having
circulation in Rajkot and one Hindi daily having circulation in the
area where the opponents known to have resided. Notice to contain
that the hearing of the matter is fixed on 15th September
2010 before this Court.
Civil
Application is disposed of.
(RAVI
R. TRIPATHI, J.)
jani
Top