Gujarat High Court High Court

New vs Jayvanchsinh on 27 June, 2008

Gujarat High Court
New vs Jayvanchsinh on 27 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/12981/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12981 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2035 of 2007
 

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

 

NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

JAYVANCHSINH
DILIPSINH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) :
1, 
UNSERVED-REFUSED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
ORDER

1. Leave
to amend.

2. Mr.

H.M Thakker, learned advocate appearing for the applicant states that
the unserved opponent no.1 is infact represented through his Power of
Attorney Mr. Jagjit Singh S/o Singhara Singh Sainy having his address
at 19/A Mohan market, Plot No. 58, Sector 9, Gandhidham, Kutch and
Mr. Jagjit Singh as per Mr. Thakkar’s information continues to hold
the power of attorney and act as the attorney of the opponent no.1.

3. Let
there be a fresh notice to respondent no. 1, to be served through
power of attorney whose address is mentioned hereinabove returnable
on 24.07.2008. It would be open to the power of attorney to appear
and accept the notice if in case he is continuing to act as a power
of attorney.

(S.R.BRAHMBHATT,
J.)

Divya//