Gujarat High Court High Court

New vs Jagdishbhai on 6 May, 2011

Gujarat High Court
New vs Jagdishbhai on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2921/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2921 of 2008
 

In


 

FIRST
APPEAL No. 1089 of 2008
 

 
 
=========================================================

 

NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
 

Versus
 

JAGDISHBHAI
CHATURBHAI BAROT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1, 
MR
PRATIK B BAROT for
Respondent(s) : 2, 
RULE
SERVED for
Respondent(s) : 3, 
RULE
UNSERVED for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/11/2008 

 

 
 
ORAL
ORDER

Respondent
No.1 remained unserved as expired. Rule remained unserved for
respondent No.4. Therefore, the applicant to take necessary steps on
or before 16.12.2008. S.O. to 16.12.2008

(H.K.RATHOD,J.)
(vipul)

   

Top