Gujarat High Court
New vs Dilipbhai on 4 August, 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
SERVED for
Defendant(s) : 1
- 3.
NOTICE
UNSERVED for
Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/08/2008
ORAL
ORDER
Notice
remained unserved for respondent No.4. Therefore, learned advocate
Mr. Thakkar submitted that appellant is unable to served the notice
issued by this Court to respondent No.4. Therefore, necessary Civil
Application is to be filed by appellant for substitute service for
respondent No.4.
Accordingly,
matter is adjourned to 25th August 2008.
[H.K.
RATHOD, J.]
#Dave
Top