Gujarat High Court
United vs Hemantlal on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/539/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 539 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 4628 of 2005
=========================================================
UNITED
INDIA INSURANCE CO. LTD - Petitioner(s)
Versus
HEMANTLAL
CHHANGANLAL JANKHARIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) : 1.2.1,1.2.2
RULE
SERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 03/09/2007
ORAL
ORDER
Fresh
notice to the unserved respondent(s) returnable on 8th
October, 2007. Additionally notice to be served by RPAD at the cost
of the applicant.
3.9.2007 (Jayant
Patel, J.)
vinod
Top