Gujarat High Court
New vs Virendrasinh on 14 July, 2008
Gujarat High Court Case Information System
Print
CA/7856/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7856 of 2008
In
FIRST
APPEAL No. 547 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
VIRENDRASINH
NARENDRASINH RAHULJI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
MR.HIREN M MODI for Respondent(s) : 1,
None
for Respondent(s) : 2 - 5.
MR MEHUL SHARAD SHAH for Respondent(s)
: 6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2008
ORAL
ORDER
Heard
learned advocate Mr. Hasmukh Thakker on behalf of applicant, learned
advocate Mr. Hiren Modi appearing for claimant.
This
application is filed by New India Assurance Co. Ltd, with a prayer
for substituting service under order 5 Rule 20 of the C. P. C. for
respondent no. 3 to 5.
Therefore,
considering the averment made in this application, the prayer made
in para 3(B) is granted.
Accordingly,
present civil application is disposed of. The main first appeal no.
547/2008 is adjourned on 22/8/2008.
(H.K.RATHOD,
J)
asma
Top