Gujarat High Court
New vs Ranubhai on 22 March, 2010
Gujarat High Court Case Information System
Print
CA/1456/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1456 of 2010
In
FIRST
APPEAL No. 235 of 2010
=========================================================
NEW
INDIA ASSURANCE COMPANY - Petitioner(s)
Versus
RANUBHAI
RAJABHAI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,4 - 6.
RULE
NOT RECD BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/03/2010
ORAL
ORDER
It
has been reported that the notice of Rule issued by the Court has
been returned as it could not be served due to paucity of time.
Learned
advocate Mr. Majmudar appearing for the applicant has submitted that
at the cost of applicant, the notice may be forwarded by RPAD.
Hence,
Fresh Notice of Rule returnable on 30/4/2010. The office shall send
the notice of Rule by RPAD at the cost of applicant in addition to
the normal mode of service.
(K.M.THAKER,
J.)
(ila)
Top