Gujarat High Court
New vs Kamla on 24 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/1444/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 1444 of 2004 ========================================================= NEW INDIA ASSURANCE CO LTD. - Appellant(s) Versus KAMLA SURYAKANT RAJ KUMAWAT WD/O LATE SURYAKANT RAJ & 7 - Defendant(s) ========================================================= Appearance : MS LILU K BHAYA for Appellant(s) : 1, MR SURESH M SHAH for Defendant(s) : 1, NOTICE SERVED for Defendant(s) : 2 - 6. RULE NOT RECD BACK for Defendant(s) : 7 - 8. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 24/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Fresh
notice issued to respondent Nos.7 and 8 has not been received back so
far.
2.
Registry to call for R&P of MACP No.542 of 1994 from the MACT
(Main) Kachchh at Bhuj so as to reach this Court on or before
29.8.2008.
3.
S.O. To 4.9.2008.
(A.M.
Kapadia, J.) (Z.K. Saiyed, J.)
…
(karan)