Gujarat High Court
United vs Geetaben on 4 July, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/2227/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2227 of 2007 ========================================================= UNITED INDIA INSURANCE CO. LTD. - Appellant(s) Versus GEETABEN WD/O. DECD. NATVARLALJAYANTILAL MODI & 6 - Defendant(s) ========================================================= Appearance : MR HASMUKH THAKKER for Appellant(s) : 1, MR AMIT N PATEL for Defendant(s) : 1 - 5. RULE UNSERVED for Defendant(s) : 6 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 04/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the office note dated 3.7.2008, R&P has not been received
with paper-book and Respondent Nos. 6 and 7 are unserved.
Mr.
Hasmukh Thakker, learned advocate of the Appellant states that he
shall file appropriate application of substitute service for
Respondent Nos. 6 and 7 within a period of 2 weeks.
Upon
his request, the matter is adjourned to 1.8.2008.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*