Gujarat High Court Case Information System
Print
CA/11156/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11156 of 2010
In
FIRST
APPEAL No. 2825 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
BALDEVBHAI
PARSHOOTAMDAS PATELL.R.OF GOVIND BALDEVBHAI PATEL & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1, 3,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/03/2011
ORAL
ORDER
In
Civil Application No. 16899 of 2010, this Court has passed the
following order on 29.12.2010.
“This
application is filed praying for directions to serve the respondent
by a substituted service.
In view of the
averments made in the application, the application is granted in
terms of Paragraph 4(B)(i) to (iii).
Office is directed
to issue fresh notice in the First Appeal making it returnable on
8.2.1011.”
Hence
Office is directed to issue fresh notice in the above Civil
Application making it returnable on 11th
April 2011.
The
respondent be served through substituted service.
(K.S.JHAVERI,J.)
pawan
Top