Gujarat High Court
Iffco-Tokio vs Ramjibhai on 18 January, 2011
Gujarat High Court Case Information System
Print
CA/11148/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11148 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 435 of 2010
=========================================================
IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
Versus
RAMJIBHAI
GANDABHAI PATEL (GAMBHA) DECEASED THROUGH LEGAL & 7 -
Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
MR MEHUL S SHAH for Respondent(s) : 1 - 2.
MR
SURESH M SHAH for Respondent(s) : 1 - 2.
RULE NOT RECD BACK for
Respondent(s) : 3 - 5.
MR PADMRAJ K JADEJA for Respondent(s) :
6,
RULE UNSERVED for Respondent(s) : 7,
RULE SERVED for
Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 18/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Fresh
Notice of Rule to unhserved respondent No.7, returnable on 23.2.2011.
Direct service permitted.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top