Gujarat High Court
General vs Nayanaben on 18 March, 2009
Gujarat High Court Case Information System
Print
CA/11608/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11608 of 2008
In
FIRST
APPEAL No. 2018 of 2003
=========================================================
GENERAL
MANAGER - Petitioner(s)
Versus
NAYANABEN
W/O LATE MAHESHKUMARCHIMANLAL @ CHUNILAL GANDHI & 5 -
Respondent(s)
=========================================================
Appearance
:
MR
BIPIN I MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/03/2009
ORAL
ORDER
Appeal
is admitted by this Court. This Court has issued notice to
respondents but remained unserved for respondent no. 6 and served to
respondent no. 1 to 5. Respondent no. 6 is Amrutlal Atamaram
Parmar, who was driver of ST Corporation.
Considering
averment made in application, para 6(a) is granted and returnable
date is 27/4/2009.
Accordingly,
present civil application is disposed of.
(H.K.RATHOD,
J)
asma
Top