Gujarat High Court High Court

Lilaben vs Punambhai on 13 August, 2008

Gujarat High Court
Lilaben vs Punambhai on 13 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12862/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12862 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3015 of 2007
 

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

 

LILABEN
WD/O. NARSANGJI JUHAJITHAKOR & 6 - Petitioner(s)
 

Versus
 

PUNAMBHAI
GOKULBHAI MODI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Petitioner(s) : 1
- 7. 
RULE
UNSERVED for
Respondent(s) : 1
- 2. 
MR
DAKSHESH MEHTA for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Y.M.Thakore for the applicant submitted that Rule issued
by this Court remain unserved in respect of respondent Nos.1 and 2
and learned advocate Mr.D.B.Mehta for respondent No.3 ? Insurance
Co.

Learned
advocate Mr.Thakore submitted that he will file Civil Application for
substitute service for respondent Nos.1 and 2. Accordingly, the
matter is adjourned to 29.8.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top