Gujarat High Court
National vs Pratapbhai on 25 January, 2011
Gujarat High Court Case Information System
Print
CA/10673/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10673 of 2010
In
FIRST
APPEAL No. 2616 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
PRATAPBHAI
BABUBHAI GOHIL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE UNSERVED
for Respondent(s) : 1.2.1,1.2.2
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/01/2011
ORAL
ORDER
At
the request of Mr.Dakshesh Mehta, learned advocate appearing on
behalf of the applicant, Registry is directed to issue FRESH
NOTICE upon the unserved respondent Nos.1/1 and 1/2, at the
fresh, latest and complete address to be supplied by the learned
advocate for the applicant, making it returnable on 21/2/2011.
Direct
Service is permitted.
[M.R.
SHAH, J.]
rafik
Top