Gujarat High Court High Court

New vs Unknown on 24 June, 2008

Gujarat High Court
New vs Unknown on 24 June, 2008
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13505/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13505 of 2007
 

In
FIRST APPEAL No. 4986 of 2007
 

To


 

CIVIL
APPLICATION No. 13507 of 2007
 

In
FIRST APPEAL No. 4988 of 2007
 

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

 

NEW
INDIA ASSURANCE CO. LTD. - Applicant(s)
 

Versus
 

SONU
RADHYA MAHALA HEIR OF DECD. SUKARYA SONU MAHALA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
VIRAJ FOJDAR for MR SHALIN N MEHTA for
Applicant(s) : 1, 
Opponent(s)
: 1
RULE, 
Opponent(s)
: 2
UNSERVED, 
UNSERVED-EXPIRED
(R) for Opponent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

Date
: 24/06/2008 

 

COMMON
ORAL ORDER

Opponents
nos.2 and 3 are reported unserved. Ms.Fojdar states that the opponent
no.2 is the driver of the offending vehicle. His presence is not
required. She, therefore, seeks leave to delete the opponent no.2.

Leave
is granted. The name of the opponent no.2 be deleted from the
cause-title of the Civil Application. She seeks time to implead the
legal representatives of the deceased opponent no.3. Stand over to
12th August, 2008.

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

/moin

   

Top