Gujarat High Court
New vs Chandrasingh on 15 November, 2011
Gujarat High Court Case Information System
Print
FA/546/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 546 of 2008
To
FIRST
APPEAL No. 548 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
CHANDRASINGH
GANPATSINGH SOLANKI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Appellant(s) : 1,
MR
MOHMEDSAIF HAKIM for
Defendant(s) : 1
- 2.
UNSERVED-REFUSED
(R) for Defendant(s)
: 3,
NOTICE
NOT RECD BACK for
Defendant(s) : 4
- 5.
NOTICE
UNSERVED for
Defendant(s) : 6,
MR
MEHUL SHARAD SHAH for
Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/09/2008
ORAL
ORDER
Necessary
steps to be taken by appellants to serve Mr.Sekuddin K. Kandawala in
respect of each appeal on or before 22.9.2008, otherwise the matters
shall stand dismissed in default without reference to the Court.
(H.K.RATHOD,J.)
(vipul)
Top