Gujarat High Court Case Information System
Print
CA/7171/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FRESH NOTICE No. 7171 of 2011
In
FIRST
APPEAL No. 557 of 1993
=========================================
UNITED
INDIA INS. CO. LTD. - Petitioner(s)
Versus
BHARATKUMAR
JIVANLAL PATEL & 2 - Respondent(s)
=========================================
Appearance :
MR
VIBHUTI NANAVATI for Applicant(s) : 1,
MR BHARAT T RAO for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/07/2011
ORAL
ORDER
Leave
to amend.
Rule.
The
present Civil Application has been filed seeking permission under
Order 5 Rule 20 of the Code of Civil Procedure for substituted
service by affixing on the conspicuous part of the premises of
Respondent No.3 as it has not been served.
Heard
learned Advocate Mr. Vibhuti Nanavati for the Applicant.
In
the facts and circumstances, the prayer in terms of paragraph 5(A)
is granted permitting the Applicant to serve Respondent No.3 by
affixing as required under the Code of Civil Procedure.
The
learned Advocate shall take necessary steps within 2 weeks.
The
present Civil Application stands disposed of accordingly.
Rule
is made absolute.
(Rajesh
H. Shukla,J)
Jayanti*
Top