Gujarat High Court High Court

National vs Legal on 21 July, 2010

Gujarat High Court
National vs Legal on 21 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/892/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 892 of 2010
 

With


 

CIVIL
APPLICATION No. 3835 of 2010
 

In


 

FIRST
APPEAL No. 892 of 2010
 

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

 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

LEGAL
HEIRS OF DECEASED SUKHVINDERSING, MINOR HARPRITSING S & 8 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MR PARESH M DARJI
for Defendant(s) : 2 - 5. 
NOTICE UNSERVED for Defendant(s) :
6, 
NOTICE SERVED for Defendant(s) : 7, 9, 
MS KARUNA V RAHEVAR
for Defendant(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/07/2010 

 

ORAL
ORDER

Notice
was issued by this Court on 23.04.2010 returnable on 16th
June 2010. It is reported that notice issued by this Court has
remained unserved qua respondent no.6-driver of one of the vehicles.
Learned advocate Mr.Shah wants a week’s time to supply fresh address
of the driver or in the alternative to pray alternative mode of
service. Adjourned to 30th July 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top