Gujarat High Court Case Information System
Print
CA/317/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 317 of 2008
In
FIRST
APPEAL No. 144 of 2008
=========================================================
UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
Versus
KANTA
BHAGWAN KAMBLE & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1 -
5.
NOTICE SERVED for Respondent(s) : 6 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 03/07/2008
ORAL
ORDER
This
Court has passed an order dated 1st July 2008 granting
leave to amend the cause title of the appeal as well as Civil
Application as the respondents Nos 1 to 5 have become major. The
Court has also directed that on amending the cause title fresh
notice be issued to respondent Nos 1 to 5 returnable on 28th
July 2008. This order was intended to be passed both in First
Appeal No. 144 of 2008 as well as Civil Application No. 317 of 2008.
It appears that the order is passed only in First Appeal No. 144 of
2008. The same order is therefore required to be passed in Civil
Application No. 317 of 2007. The amendment is already carried out by
the applicant in First Appeal as well as Civil Application. Fresh
notice be issued to respondent Nos 1 to 5 returnable on 28th
July 2008.
(K.A
Puj,J)
mary//
Top