Gujarat High Court
United vs Manguben on 23 July, 2008
Gujarat High Court Case Information System
Print
FA/606/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 606 of 1988
=========================================================
UNITED
INDIA INSURANCE CO LTD - Appellant(s)
Versus
MANGUBEN
WD/O BHARATSING JESINGBHAI & 9 - Defendant(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Appellant(s) : 1,
SERVED BY AFFIX.(N) for Defendant(s) : 1 - 8.
-
for Defendant(s) : 9,
DELETED for Defendant(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/07/2008
ORAL
ORDER
Notice
remained unserved for respondent No.10. Let effective steps be taken
by the appellant for serving notice to respondent no. 10 by supplying
true and correct address of respondent no.10 on or before 5th
August, 2008.
(H.K.
Rathod,J.)
Vyas
Top