Gujarat High Court Case Information System Print FA/2785/1999 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2785 of 1999 To FIRST APPEAL No. 2787 of 1999 ========================================================= ORIENTAL INSURANCE CO.LTD. - Appellant(s) Versus GANGA @ RAMESHCHANDRA VARDHANI & 4 - Defendant(s) ========================================================= Appearance : MR RAJNI H MEHTA for Appellant(s) : 1, MR NALIN K THAKKER for Defendant(s) : 1, NOTICE NOT RECD BACK for Defendant(s) : 2, NOTICE UNSERVED for Defendant(s) : 3 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 15/09/2008 ORAL ORDER
Heard
learned advocate Mr. S.B. Parikh for learned advocate Mr. R.H. Mehta
appearing on behalf of appellant ? Oriental Insurance Company
Limited.
Learned
advocate Mr. Nalin K. Thakker is appearing on behalf of respondent
No.1. Notice is not received back for respondent No.2 and notice
remained unserved for respondent Nos.3 to 5 due to strike of State
Employees.
This
matter is of the year 1999 and remained as it is for about eight
years. No steps have been taken either by registry or by the advocate
of appellant.
Therefore,
issue fresh notice for admission to respondents No.2 to 5 returnable
on 15th October 2008.
Direct
service is permitted.
[H.K.
RATHOD, J.]
#Dave
Top