Gujarat High Court
New vs Bhayalubha on 19 September, 2008
Gujarat High Court Case Information System
Print
CA/11041/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FRESH NOTICE No. 11041 of 2008
In
FIRST
APPEAL No. 768 of 2007
With
FIRST
APPEAL No. 768 of 2007
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
Versus
BHAYALUBHA
BHARATSINH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Petitioner(s) : 1,
MR KETAN A DAVE for Respondent(s) : 1,
MR
DEVARSHI D VAIDYA for Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/09/2008
ORAL
ORDER
Civil
Application No.11041 of 2008:
Rule.
In view of averments made in the present Civil Application, the same
is allowed in terms of para 6(b), 6(c) and 6(d). Rule is made
absolute accordingly.
First
Appeal No.768 of 2007:
Notice
returnable on 15/10/2008. Office will not issue notice by RPAD.
The applicant is directed to serve by RPAD.
(K.S.JHAVERI,
J.)
(ila)
Top