Gujarat High Court
Shaileshkumar vs Driver on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/6845/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6845 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 169 of 2010
=========================================================
SHAILESHKUMAR
NATWARJI THAKOR - Petitioner(s)
Versus
DRIVER
AND OWNER OF MARUTI CAR NO GJ-2-R-6607, RAWAL HITESH & 1 -
Respondent(s)
=========================================================
Appearance :
MR
YM THAKORE for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
MR
DAKSHESH MEHTA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Fresh
notice to the unserved respondent no. 1 to be served through the mode
of substituted service as per the order passed by this Court in CA
No.2798/11 returnable on 18.04.2011.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
*bjoy
Top