Gujarat High Court
New vs Dilipbhai on 25 August, 2008
Gujarat High Court Case Information System
Print
CA/9923/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9923 of 2008
In
FIRST
APPEAL No. 2416 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
DILIPBHAI
MOHANJI THAKORE & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/08/2008
ORAL
ORDER
Heard
learned advocate Mr. Hasmukh Thakker appearing on behalf of
applicant.
Considering
the averments made in this application followed by affidavit, the
prayer made in Para 3(B) is granted by substituted service for
respondent No.4 of the order dated 13th May 2008 passed in
First Appeal No.2416 of 2008 with Civil Application No.6042 of 2008
by publishing an advertisement in Gujarat Samachar in Ahmedabad
Edition.
The
returnable dated in Civil Application No.6042 of 2008 for opponent
No.4 is 13th October 2008.
Accordingly,
present Civil Application is disposed of.
[H.K.
RATHOD, J.]
#Dave
Top