FA/1647/2005 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 1647 of 2005 ========================================================= NEW INDIA ASSURANCE CO LTD - Appellant(s) Versus URVASHIBEN VINODCHANDRA SONI & 3 - Defendant(s) ========================================================= Appearance : (MR PV NANAVATI) for Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1, RULE UNSERVED for Defendant(s) : 1 - 2. RULE SERVED for Defendant(s) : 3, MR AK MAVALANKAR for Defendant(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 17/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per Office Note learned Advocate for the appellant has not supplied
fresh and correct address of respondents No.1 & 2 who were
claimants before the Tribunal. Mr. Vibhuti Nanavati, learned Advocate
for the appellant states that respondents No.1 & 2 have also
filed Appeal being First Appeal No.2549 of 2005, through their
Advocate Mr. M.T.M. Hakim, for enhancement of the claim made by the
Tribunal.
He,
therefore, urges that this Appeal may be heard along with First
Appeal No.2549 of 2005, filed by the claimants. Therefore, it is not
necessary for him to supply fresh and correct address of respondents
No.1 & 2.
Registry
to list this Appeal along with First Appeal No.2549 of 2005, filed by
the claimants, on 28th August, 2008.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas