Gujarat High Court High Court

Oriental vs Mohmedshaikh on 10 September, 2008

Gujarat High Court
Oriental vs Mohmedshaikh on 10 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6238/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6238 of 2008
 

In


 

FIRST
APPEAL No. 2441 of 2008
 

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

 

ORIENTAL
INSURANCE CO. LTD - Petitioner(s)
 

Versus
 

MOHMEDSHAIKH
IBRAHIM SHAIKH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
UNSERVED-EXPIRED (R) for Respondent(s) :
1, 
RULE UNSERVED for Respondent(s) : 2 - 3. 
MR HARSHIT S TOLIA
for Respondent(s) : 4, 
MR PARTH S TOLIA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule
remain unserved for respondent no. 1 as expired and remain unserved
for respondent no. 2 and 3 as they are not found at given address.

Let
necessary steps is to be taken by appellant to supply the correct
address of respondent no. 2 and 3 and to bring the legal heirs and
representative of respondent no. 1 on record, on or before
24/9/2008, failing which matter will dismiss in default without
reference to the Court.

(H.K.RATHOD,
J)

asma

   

Top