Gujarat High Court Case Information System
Print
CA/1502/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1502 of 2010
In
FIRST
APPEAL No. 247 of 2010
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
Versus
PRABODHAKUMAR
BEHERA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1 - 2.
SERVED
BY AFFIX.-(R) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Permitted
to correct the address of respondent(s).
Mr.Thakker,
learned Counsel for the applicant, states that he is having address
of unserved respondent No.1 and so far as respondent No.2 is
concerned, he shall get the fresh address.
Hence,
office to issue fresh notice of Rule to the unserved
respondent No.1 at the new address, returnable on 5.8.2010.
In the meantime, the earlier ad-interim relief granted on 11.2.2010
shall stand modified to the extent that the applicant herein shall
deposit the amount as awarded by the Tribunal in proportion to the
liability of the applicant, before the returnable date.
(Jayant
Patel, J.)
08.7.2010 (Smt.
Abhilasha Kumari, J.)
vinod
Top