Gujarat High Court
New vs Dhruv on 22 April, 2010
Gujarat High Court Case Information System
Print
CA/2320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2320 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 547 of 2010
To
CIVIL
APPLICATION No. 2323 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 550 of 2010
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
Versus
DHRUV
BHADRESHBHAI VITHLANI, THROUGH CHANDULAL LAXMIDAS & 5 -
Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
MR DR SHAH for Respondent(s) : 1 -
2.
UNSERVED-EXPIRED (R) for Respondent(s) : 3,
RULE UNSERVED
for Respondent(s) : 4,
MS KARUNA V RAHEVAR for Respondent(s) :
5,
RULE SERVED for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/04/2010
ORAL
ORDER
BELOW NOTE :
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
After
order dated 15/4/2010, it has been submitted that respondent no. 3
has expired. Appropriate steps may be taken in this regard.
Respondent no. 4 is unserved. Fresh notice to be issued to
him, returnable on 09/07/2010. Ld. Counsel for the applicant will
supply fresh address of respondent no. 4 within a month. Respondent
no. 6 is served. Note stands disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
* Pansala.
Top