Gujarat High Court
National vs Vandanaben on 19 November, 2010
Gujarat High Court Case Information System
Print
CA/11766/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11766 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1636 of 2006
=========================================
NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
VANDANABEN
KAMLESHBHAI PATEL & 4 - Respondent(s)
=========================================
Appearance
:
MS MEGHA
JANI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1, 3,
MR
MTM HAKIM for Respondent(s) : 1, 3,
UNSERVED-EXPIRED (R) for
Respondent(s) : 2,
RULE UNSERVED for Respondent(s) : 4 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/11/2010
ORAL
ORDER
Respondent No. 2 is reported to be dead. Hence, his name to
be deleted and his legal heirs to be brought on record.
Appropriate action to be taken for bringing legal heirs of
respondent No. 2 within two weeks. The matter to come up on 7th
December 2010.
(K.S.
Jhaveri,J.)
mary//
Top