Gujarat High Court High Court

Oriental vs Aminabai on 9 February, 2011

Gujarat High Court
Oriental vs Aminabai on 9 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1529/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1529 of 2011
 

In


 

FIRST
APPEAL No. 3529 of 2010
 

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

ORIENTAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

AMINABAI
SIDHIK & 6 - Respondent(s)
 

========================================= 
Appearance
: 
MS FOUZDAR
for MR SHALIN N MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/02/2011 

 

ORAL
ORDER

1. Present
application has been preferred by the applicant – original
appellant permitting it to serve unserved respondent Nos.1 to 6 by
substituted service as provided under Order 5 Rule 20 of the Code of
Civil Procedure.

2. Having
heard Ms. Fouzdar, learned advocate for Shri Shalin Mehta, learned
advocate appearing on behalf of the applicant and considering the
averments in the application, present application is allowed.
Applicant is permitted to serve unserved respondent Nos.1 to 6 herein
by substituted service as provided under Order 5 Rule 20 of the Code
of Civil Procedure by giving public advertisement in local newspaper
having wide circulation.

3. NOTICE
be made returnable on 1st March 2011.

4. With
this, present application is disposed of.

(M.R.

Shah, J.)

*menon

   

Top