Gujarat High Court High Court

Icici vs Anilbhai on 8 July, 2010

Gujarat High Court
Icici vs Anilbhai on 8 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1205/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1205 of 2010
 

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

 

ICICI
LOMBARD GENERAL INS. CO. LTD. - Appellant(s)
 

Versus
 

ANILBHAI
BHURABHAI HATHILA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC THOMAS for MR VIBHUTI NANAVATI
for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2. 
MR MTM HAKIM for Respondent(s) : 3 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

Notice
issued by this Court on 5th
May 2010 returnable on 21st
June 2010 is reported to have not been received back qua respondent
nos.1 and 2 i.e. the owner and the driver. That being so, learned
advocate for the Insurance Company requests that the registry be
directed to issue fresh notice qua respondent nos.1 and 2 only, with
the permission to serve them directly, if required, may be by
registered post AD.

Request
is granted. Registry is directed to issue fresh notice to respondent
nos.1 and 2 only returnable
on 9th
August 2010. Learned advocate for the appellant is permitted to serve
the notice directly, may be by registered post AD.

(Ravi
R.Tripathi, J.)

/moin

   

Top