Gujarat High Court Case Information System
Print
CA/9622/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9622 of 2008
In
FIRST
APPEAL No. 2330 of 2006
With
CIVIL
APPLICATION No. 9623 of 2008
In
FIRST
APPEAL NO. 2331 OF 2006
=========================================================
NEW
INDIA ASSURANCE COMPANY LTD - Applicant
Versus
SHAKUNTALABEN
UMASHANKER JAYSWAL & 3 - Respondents
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for Applicants : 1,
None for
Respondents : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/08/2008
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicant has made these two applications for
substituted service under Order V Rule 20 of the Code of Civil
Procedure. According to learned counsel for the applicant, attempts
were made to serve the respondent Nos. 6 and 7 in both the matters
but the respondents could not be served as they have changed their
address. He therefore prays for substituted service. Accordingly, we
order that the notices on the respondents be published in a
vernacular daily having largest circulation in the area. The registry
will determine the name of the newspaper. After publication of the
notice, proof thereof would be filed by the learned counsel for the
applicant before the Registry.
With
the aforesaid observations, both the Civil Applications are disposed
of.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT,
J.)
pallav
Top