Gujarat High Court High Court

New vs Sureshbhai on 20 July, 2010

Gujarat High Court
New vs Sureshbhai on 20 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5052/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5052 of 2010
 

In


 

FIRST
APPEAL (STAMP) No. 1208 of 2010
 

 
=========================================


 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

SURESHBHAI
RADIYABHAI THAKRE & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
MR ZUBIN F
BHARDA for Respondent(s) : 1 - 2. 
RULE NOT RECD BACK for
Respondent(s) : 3 - 4, 4.2.3,4.2.4  
None for Respondent(s) : 4, 
MR
PS CHAMPANERI for Respondent(s) : 4.2.1
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

1. The present
application is filed seeking contonation of delay of 14 days caused
in filing the First Appeal. Rule was issued on 10.05.2010 returnable
on 05.07.2010. It is reported that Rule is not received back qua
respondent Nos.3 and 4/2 to 4/4.

2. Learned
Advocate Mr.Mazmudar for the applicant invited attention of the Court
to a fact that respondent No.4/1 is a guardian of respondent Nos.4/2
to 4/4 and therefore, service to respondent No.4/1 is a valid service
qua respondent Nos.4/2 to 4/4 also. However, qua respondent No.3
the driver, Rule is not received back.

3. Taking into
consideration the fact that the Rule was issued on 10.05.2010
returnable on 05.07.2010, which is not received back till date qua
respondent No.3, it is deemed fit that the Registry be directed to
issue fresh process of Rule qua respondent No.3.

4. Registry is
directed to issue fresh process of RULE qua respondent No.3
returnable on 17.08.2010.

It will be
open for the applicant Insurance Company to serve the process of
Rule by Registered Post A.D. at its own costs.

Direct
service is permitted.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top