Gujarat High Court High Court

New vs Kantubhai on 2 August, 2011

Gujarat High Court
New vs Kantubhai on 2 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7689/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7689 of 2011
 

In


 

CIVIL
APPLICATION - FOR STAY No. 742 of 2011
 

In
FIRST APPEAL No. 109 of 2011
 

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

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

KANTUBHAI
MOTIYABHAI GAMIT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR GC
MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/08/2011 

 

 
 
ORAL
ORDER

Rule.

The
present civil application has been filed for the prayer that
respondent no. 1 may be permitted to be served through affixing on
last known address or by publishing in the Government Gazette under
O.5 R.20.

Heard
learned advocate Mr. Mazmudar. In the facts and circumstances,
prayer in terms of Para 5(a) is granted. Respondent No. 1 is
permitted to be served by affixing.

The
application stands disposed of as allowed. Rule is made absolute.

(Rajesh
H. Shukla, J.)

(hn)

   

Top