Gujarat High Court High Court

National vs Manojkumar on 2 August, 2010

Gujarat High Court
National vs Manojkumar on 2 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/47/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 47 of 2010
 

 


 

With


 

FIRST
APPEAL No. 267 of 2010
 

 


 

With


 

CIVIL
APPLICATION No. 445 of 2010
 

In


 

FIRST
APPEAL No. 47 of 2010
 

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

 

NATIONAL
INSURANCE COMPANY, - Appellant(s)
 

Versus
 

MANOJKUMAR
RAMSING SANGADA & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
NOTICE UNSERVED for Defendant(s) : 1 - 2. 
None
for Defendant(s) : 3 - 4. 
NOTICE SERVED for Defendant(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
 
ORAL
ORDER

Mr.Dakshesh
Mehta, learned advocate for the appellant-Insurance Company requests
that fresh notice be issued to the unserved respondents. The request
is granted. The Registry is directed to issue FRESH NOTICE
to the unserved respondents returnable on 16th August
2010. Direct service is permitted. Ad interim relief granted earlier
to continue till then.

(RAVI
R. TRIPATHI, J.)

karim

   

Top