Gujarat High Court High Court

Oriental vs Indravadan on 25 August, 2008

Gujarat High Court
Oriental vs Indravadan on 25 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1859/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1859 of 1999
 

In


 

CIVIL
APPLICATION No. 10623 of 1998
 

In
FIRST APPEAL No. 6507 of 1998
 

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

 

ORIENTAL
INSURANCE CO.LTD. - Petitioner(s)
 

Versus
 

INDRAVADAN
GOKALDAS PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARUN H MEHTA for
Petitioner(s) : 1, 
MR CC KAMDAR for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/08/2008 

 

ORAL
ORDER

Heard
learned advocate Mr. K.K. Nair appearing on behalf of applicant ?
insurance company.

Learned
advocate Mr. Nair submitted that order is passed by this Court for
substitute service and accordingly, advertisement must have to be
published. Even though, registry has pointed out that rule is not
received back.

Therefore,
registry is directed to verify that whether substitute service ?
advertisement has been published or not and therefore, this matter
may be kept for further hearing.

The
letter dated 16th October 1999 of learned senior advocate
Mr. A.H. Mehta is ordered to be taken on record.

Let
registry may verify it and place the matter before this Court.

[H.K.

RATHOD, J.]

#Dave

   

Top