Gujarat High Court High Court

National vs Sakshiben on 10 July, 2008

Gujarat High Court
National vs Sakshiben on 10 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/866/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 866 of 2008
 

with
 

CIVIL
APPLICATION No. 2546 of 2008
 

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

 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

SAKSHIBEN
RAJESHBHAI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
RULE SERVED for
Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE UNSERVED for
Defendant(s) : 2, 4, 
MR SHASHIKANT S GADE for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Since
Notice issued in First Appeal and Rule issued in Civil Application
to Respondent Nos. 2 and 4 have remained unserved, Mr. Dakshesh
Mehta, learned advocate of the Appellant / Applicant prays to issue
fresh Rule to the unserved Respondent Nos. 2 and 4 by Registered
Post AD.

Upon
his request, FRESH NOTICE in First Appeal and FRESH RULE
in Civil Application be issued
to Respondent Nos. 2 and 4, returnable on 28.8.2008 by Registered
Post AD at the expenses of the Appellant / Applicant.

(A.M.Kapadia,J)

(Z.K.Saiyed,J)

Jayanti*

   

Top