Gujarat High Court
United vs Jugal on 7 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
CA/2289/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2289 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 5275 of 2007 To CIVIL APPLICATION No. 2291 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 5277 of 2007 ========================================================= UNITED INDIA INSURANCE COMPANY LIMITED - Petitioner(s) Versus JUGAL KISHOR DAUDAS MOODRA & 4 - Respondent(s) ========================================================= Appearance : MR MAULIK J SHELAT for Petitioner(s) : 1, RULE UNSERVED for Respondent(s) : 1, RULE SERVED for Respondent(s) : 2 - 3. SERVED BY AFFIX.-(R) for Respondent(s) : 4, MR DAKSHESH MEHTA for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 07/07/2008 COMMON COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
Maulik J. Shelat, learned advocate of the Applicant / Appellant is
reported to be seek.
Respondent
No. 1 has remained unserved, hence the matter is adjourned to
28.7.2008.
(A.M.Kapadia,J)
(Z.K.Saiyed,J)
Jayanti*