Gujarat High Court High Court

New vs Unknown on 16 August, 2010

Gujarat High Court
New vs Unknown on 16 August, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11087/2009	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - No. 11087 of 2009
 

In


 

FIRST
APPEAL No. 4054 of 2009
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

HARJIBHAI
INDUBHAI MUDHVA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
RULE SERVED for Opponent(s) : 1, 
RULE
UNSERVED for Opponent(s) : 2, 
MR.HIREN M MODI for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

The
opponent no. 2 is reported unserved for want of correct address. The
applicant will, within one week from today, furnish true and complete
address of the unserved opponent.

Notice
be issued afresh to the unserved opponent thereafter, to be made
returnable on 3rd March 2010. Registry will issue notice
by Registered Post A.D. also at the cost of the applicant.

(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)

Suresh*

   

Top