Gujarat High Court
National vs Manojkumar on 1 September, 2008
Gujarat High Court Case Information System
Print
CA/6060/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6060 of 2008
In
FIRST
APPEAL No. 2419 of 2008
=========================================================
NATIONAL
INSURANCE CO. LTD - Petitioner(s)
Versus
MANOJKUMAR
BHIMABHAI VANJARA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
RULE
UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/09/2008
ORAL
ORDER
Rule
remain unserved for respondent no. 3 as respondent is not residing at
given address. Let, applicant may supply correct address of
respondent no. 3 on or before 10/9/2008.
(H.K.RATHOD,
J)
asma
Top