Gujarat High Court High Court

Life vs Pravinkumar on 29 September, 2011

Gujarat High Court
Life vs Pravinkumar on 29 September, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/421/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 421 of 2011
 

In
FIRST APPEAL No. 2980 of 2000
 

To


 

CIVIL
APPLICATION No. 424 of 2011
 

In
FIRST APPEAL No. 2983 of 2000
 

With


 

FIRST
APPEAL No. 2980 of 2000
 

To


 

FIRST
APPEAL No. 2983 of 2000
 
=========================================================

LIFE
INSURANCE CORP.OF INDIA – Petitioner(s)

Versus

PRAVINKUMAR
TRIKAMLAL TRIVEDI & 3 – Respondent(s)

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

Appearance
:

MR
AK CLERK for
Petitioner(s) : 1,
MR GM JOSHI for Respondent(s) : 1,
MR PRAVIN
GONDALIYA for Respondent(s) : 2,
None for Respondent(s) : 3 –

4.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 18/02/2011

ORAL
COMMON ORDER :

Mr. C.G.

Govindan, Ld. Advocate for Mr. A.K. Clerk, Ld. Advocate for the
applicants in all these civil applications states that these
applications were filed for extension of time to furnish fresh
addresses of unserved respondents. He states that the fresh addresses
have already been furnished and, therefore, all these civil
applications may not survive. Civil applications accordingly stand
disposed of.

Issue fresh NOTICE
in the main matters to the unserved respondents in terms of the
new addresses furnished, returnable on 4/3/2011.

[
J.C. UPADHYAYA, J.]

* Pansala.

   

Top