Gujarat High Court High Court

National vs Rambhai on 12 July, 2010

Gujarat High Court
National vs Rambhai on 12 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/702/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 702 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

RAMBHAI
MANDANBHAI THROUGH MANDANBHAI VALABHAI & 5 - Defendant(s)
 

=========================================
 
Appearance : 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
UNSERVED-EXPIRED (R) for Defendant(s) : 1, 
MR
AR THACKER for Defendant(s) : 2 - 3. 
RULE NOT RECD BACK for
Defendant(s) : 4 - 6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
ORAL
ORDER

Heard
Mr.Mehta, learned Advocate for the appellant company.

Registry
is directed to issue fresh process of ADMISSION qua
respondent Nos.4 and 5.

It
will be open for the appellant company to serve respondent Nos.4 and
5 by affecting direct service.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top