Gujarat High Court
New vs Dilipbhai on 10 July, 2008
Gujarat High Court Case Information System
Print
FA/2416/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2416 of 2008
With
CIVIL
APPLICATION No. 6042 of 2008
In
FIRST APPEAL No. 2416 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
DILIPBHAI
MOHANJI THAKORE & 3 - Defendant(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Appellant(s) : 1,
NOTICE
NOT RECD BACK for
Defendant(s) : 1
- 3.
NOTICE
UNSERVED for
Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/07/2008
ORAL
ORDER
Notice
issued by this Court is not received back for respondents No.1 to 3
and notice remained unserved for respondent No.4. Therefore, await
the service of notice for respondents No.1 to 3.
Learned
advocate Mr. Thakkar will supply the correct address of respondent
No.4, because, notice remained unserved due to incomplete address of
respondent No.4.
Therefore,
matter is adjourned to 21st July 2008.
[H.K.
RATHOD, J.]
#Dave
Top