Gujarat High Court
National vs Bhairusinh on 1 August, 2008
Gujarat High Court Case Information System
Print
CA/4093/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4093 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 653 of 2006
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
BHAIRUSINH
MADARSINH CHAUHAN & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1,
None
for Respondent(s) : 2,
RULE
SERVED for
Respondent(s) : 3,
MR
APURVA A DAVE for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/08/2008
ORAL
ORDER
Heard
learned advocate Mr. Dakshesh Mehta appearing on behalf of applicant.
Opponent
No.1, as reported by registry, is expired.
Learned
advocate Mr. Mehta submitted that looking to the information of the
respondent company, opponent No.1 ? Bhairusinh Madarsinh Chauhan is
not expired. Therefore, applicant will have to supply the correct
local as well as village address of opponent No.1 in the registry of
this Court.
Accordingly,
rule for opponent No.1 only returnable on 29th August
2008. Direct service is permitted.
[H.K. RATHOD, J.]
#Dave
Top