Gujarat High Court Case Information System
Print
CA/4821/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4821 of 2008
In
FIRST
APPEAL No. 1997 of 2008
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
NARMADABEN
WD/O SOMABHAI KALUBHAI SOLANKI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR MA KHARADI
for Respondent(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5,4 - 5.
RULE SERVED
for Respondent(s) : 1.2.3, 6,
RULE UNSERVED for Respondent(s) :
2,
MR HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
In
fact, according to the pleading, respondent No.6 ? Balvantbhai
Koderbhai Parmar and opponent No.6 in Civil Application are unserved
and not as per the Board’s endorsement that opponent ? respondent
No.2 is unserved.
Learned
Advocate for the appellant submits that he shall provide fresh
address of unserved respondent No.6 in First Appeal as well as
opponent in Civil Application during the course of the day. He
requests to issue fresh Notice.
Office
is directed to issue fresh Notice in First Appeal No.1997 of 2008 to
respondent No.6 Balvantbhai Koderbhai Parmar and to the same party as
opponent No.6 in Civil Application No.4821 of 2008, by ordinary mode
as well as by R.P.A.D. at the expenses of appellant, returnable on
13.10.2008.
Direct
service permitted by R.P.A.D.
(J.R.
VORA, J.)
(Z.K.SAIYED,
J.)
sas
Top