Gujarat High Court
New vs Hanshaben on 8 July, 2008
Gujarat High Court Case Information System
Print
CA/3651/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3651 of 2008
In
FIRST
APPEAL No. 1463 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD, - Petitioner(s)
Versus
HANSHABEN
BHARATJI SENGHAJI THAKOR & 6 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
MR.HIREN M
MODI for Respondent(s) : 1 - 3.
RULE UNSERVED for Respondent(s) :
4,
RULE NOT RECD BACK for Respondent(s) : 5 - 6.
RULE SERVED
for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/07/2008
ORAL
ORDER
Notice
of rule has not been received back for respondents no.5 and 6. Notice
of rule has remained unserved for respondent no. 4. Therefore, await
for service for respondent no.5 and 6 and for respondent no. 4,
learned advocate Mr. Majmudar shall have to talk with learned
advocate Mr. Hiren Modi so that he can appear on behalf of respondent
no. 4, therefore, matter is adjourned to 16.7.2008.
(H.K.
Rathod,J.)
Vyas
Top