Gujarat High Court High Court

National vs Lilavatiben on 15 September, 2008

Gujarat High Court
National vs Lilavatiben on 15 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2815/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2815 of 2006
 

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

 

NATIONAL
INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

LILAVATIBEN
MOHANLAL MEHTA M/O. LATE BIPINBHAI M. MEHTA & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
MR
SURESH M SHAH for
Defendant(s) : 1
- 2. 
NOTICE
NOT RECD BACK for
Defendant(s) : 3
- 4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Mehul Sharad Shah appearing on behalf of
appellant.

Notice
issued by this Court for final disposal on 19th September
2006 is not served to respondent No.3 and 4 ? owner and driver.

Therefore,
issue fresh notice to respondents No.3 and 4 returnable on 15th
October 2008.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top