Gujarat High Court
National vs Rabari on 15 July, 2008
Gujarat High Court Case Information System
Print
CA/6078/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6078 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 1501 of 2008
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
RABARI
BALDEVBHAI MAHIJIBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 2,
RULE
NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/07/2008
ORAL
ORDER
Rule
remain unserved in respect of respondent No.1 claimant. Therefore,
issue fresh notice of rule to respondent No.1 claimant, returnable on
12.8.2008. To be served through RPAD.
(H.K.RATHOD,J.)
(vipul)
Top