Gujarat High Court
United vs Chitraben on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/11228/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11228 of 2008
=========================================================
UNITED
INDIA INSURANCE CO.LTD. - Petitioner(s)
Versus
CHITRABEN
WD/O ANILBHAI SHANKARRAO KALUSKAR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/09/2008
ORAL
ORDER
Heard
learned advocate Mr. Vibhuti Nanavati appearing on behalf of
applicant ? Insurance Company.
The
present application is filed by applicant ? Insurance Company with
a prayer to permit the substitute service for opponent No.3 ?
Hemantkumar Vasantrao Gandhi under Order V, Rule XX(i) of the Code of
Civil Procedure.
Considering
the averments made in this application, prayer made in Para 3(A) is
granted.
Accordingly,
present Civil Application is disposed of.
[H.K.
RATHOD, J.]
#Dave
Top