Gujarat High Court
United vs Babubhai on 23 November, 2010
Gujarat High Court Case Information System
Print
FA/182/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 182 of 1992
=========================================================
UNITED
INDIA INSURANCE CO LTD - Appellant(s)
Versus
BABUBHAI
SENDHABHAI PRAJAPATI & 9 - Defendant(s)
=========================================================
Appearance
:
(MR
PV NANAVATI) for
Appellant(s) : 1,
RULE SERVED for Defendant(s) : 1 - 3.
NOTICE
SERVED for Defendant(s) : 4,8 - 10.
NOTICE UNSERVED for
Defendant(s) : 5,
MR VH DESAI for Defendant(s) : 6 - 7.
(MR SG
SHAH) for Defendant(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/11/2010
ORAL
ORDER
Notice
to the unserved respondent No.5, returnable on 14th
December 2010.
Registry
is directed to delete the name of Shri P.V. Nanavati as learned
advocate for the appellant.
Mr.V.P.
Nanavati, learned advocate, will file his appearance for the
appellant within a period of Two Weeks from today.
Since
Mr.V.H. Desai, learned advocate, has already filed his appearance on
behalf of respondent Nos.6 and 7, the name of Shri S.G. Shah, learned
advocate, be deleted for the same.
Direct
Service is permitted. It will be open to the appellant to serve the
said respondent by R.P.A.D.
(K.S.
Jhaveri, J)
Aakar
Top