Gujarat High Court
New vs Legal on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/10894/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10894 of 2010
In
FIRST
APPEAL No. 2686 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
LEGAL
HEIRS OF DECEASED VIRAMBHAI MANJIBHAI DHORIYA & 6 - Respondent(s)
=========================================================
Appearance :
MR
GC MAZMUDAR for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 4, 6,
MS
MAMTA R VYAS for Respondent(s) : 1 - 4, 6,
UNSERVED-EXPIRED (R)
for Respondent(s) : 5,
RULE UNSERVED for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
Respondent
No.5 is permitted to be deleted, as legal heirs are already on
record. However, respondent No.7 is reported to have unserved matter
is adjourned to 18/01/2011.
(K
S JHAVERI, J.)
sompura
Top