Gujarat High Court
National vs Champaben on 30 June, 2010
Gujarat High Court Case Information System
Print
FA/3191/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3191 of 2008
To
FIRST
APPEAL No. 3234 of 2008
=========================================================
NATIONAL
INSURANCE COMPANY - Appellant(s)
Versus
CHAMPABEN
MOTIBHAI MAVI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1,
MR.PRANAV M RAVAL
for Defendant(s) : 1.2.1, 1.2.2,1.2.3
RULE UNSERVED for
Defendant(s) : 1.2.4, 1.2.5,1.2.6
RULE SERVED for Defendant(s) :
2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/06/2010
ORAL
ORDER
The
matters are notified with a remark that respondents no.1/4 to 1/6
could not be served for want of time. Learned advocate Mr.Pranav M.
Raval has instructions to appear for respondents no.1/1 and 1/ 2 and
also in some cases for respondents no.1/1 to 1/3. He prays for time
to take instructions in the matters and get Vakalatnama from the
remaining unserved respondents. At his request the matters are
adjourned to 19th July 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top