Gujarat High Court
United vs Dhulabhai on 14 July, 2008
Gujarat High Court Case Information System
Print
FA/4398/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4398 of 2007
With
FIRST
APPEAL No. 4399 of 2007
=========================================================
UNITED
INDIA INSURANCE CO. LTD. - Appellant(s)
Versus
DHULABHAI
RAIJIBHAI JADAV & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
MR MTM HAKIM for Defendant(s) : 1 - 2.
NOTICE
NOT RECD BACK for Defendant(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2008
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per office note, notice of rule issued to respondent Nos.3 and 4 in
FA No.4398 of 2007 is not received back whereas notice of rule
issued to respondent Nos.8 and 9 of FA No.4399 of 2007 is also not
received back. Hence the matters are adjourned to 11.8.2008 awaiting
service of notice of rule on the unserved respondents.
(A.M.
Kapadia, J.)
(Z.K.
Saiyed, J.)
…
(karan)
Top