Gujarat High Court Case Information System
Print
FA/890/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 890 of 2010
=================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
LEGAL
HEIRS OF DECEASED CHEMABHAI BALUBHAI CHEMABHAI GAVIT & 5 -
Defendant(s)
=================================================
Appearance
:
MR
HASMUKH THAKKER for Appellant(s) : 1,
NOTICE NOT RECD BACK for
Defendant(s) : 1 - 2.
MR MANAN A SHAH for Defendant(s) : 3,
None
for Defendant(s) : 4 - 5.
MR GC MAZMUDAR for Defendant(s) : 6,
MR
HG MAZMUDAR for Defendant(s) :
6,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2010
ORAL
ORDER
Notice
issued by this Court on 21st April 2010 returnable on
14th May 2010, had remained unserved and therefore, fresh
notice was issued on 22nd June 2010 returnable today, viz.
2nd August 2010, which is reported to have not been
received back. The learned advocate for the appellant requests that
fresh notice be issued and the appellant be permitted to effect
direct service. The request is granted. The Registry is directed to
issue fresh notice returnable on 6th
September 2010. Direct service is permitted. It will be open for
the learned advocate for the appellant to effect direct service by
Registered Post Acknowledgment Due in addition to regular mode of
service.
(RAVI
R. TRIPATHI, J.)
karim
Top