Gujarat High Court High Court

Kusumben vs United on 27 January, 2011

Gujarat High Court
Kusumben vs United on 27 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1694/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1694 of 2010
 

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

 

KUSUMBEN
JASVANTRAY TRIVEDI - Petitioner(s)
 

Versus
 

UNITED
INDIA INSURANCE CO LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) : 1,MS JIGNASA B
TRIVEDI for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
MR PALAK H THAKKAR for Respondent(s) : 1, 
SERVED BY
AFFIX.-(R) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

1. Pursuant to order
dated 24.01.2011, one Shri Balkrishna Radia working as Manager in
United India Insurance Company Ltd. at Regional Office, Ahmedabad,
has tendered unconditional apology on affidavit to this Court, for
the manner in which the entire case has been handled by respondent
No.1 – Insurance Company.

2. Learned Advocate for
the petitioner invited attention of the Court to the fact that
despite service of process of Rule and despite service of order dated
19.10.2010 by Registered Post A.D., respondent No.2 has not caused
any appearance before this Court. Learned Advocate for the
petitioner invited attention of the Court to Annexure-G, page No.43,
which is a rejection letter addressed to the petitioner by respondent
No.2.

3. The author of the
letter Dr.Pratima Patankar, Manager-Operation, Alankit Healthcare TPA
Ltd., is directed to remain personally present before this Court on
07.02.2011 at 11.00 a.m.

S.O. to 07.02.2011.

Direct service
is permitted.

It will be open for the
petitioner to effect direct service by Speed Post at her own cost.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top