Gujarat High Court Case Information System
Print
FA/703/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 703 of 2010
To
FIRST
APPEAL No. 707 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANYLTD THROUGH ITS AUTHORIZED - Appellant(s)
Versus
NARMADABEN
MAGANBHAI VASAVA & 4 - Defendant(s)
=========================================================
Appearance :
MR
MAULIK J SHELAT for
Appellant(s) : 1,
None for Defendant(s) : 1 - 3, 5,
DS AFF.NOT
FILED (N) for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/07/2010
ORAL
ORDER
Learned
Advocate Mr. Shelat states that the direct service affidavit will be
filed by tomorrow. Learned Advocate for the appellant – insurance
company submitted that inadvertently the notice was got issued on
01.04.2010 qua respondent Abdul Gafar Umarali Makrani, who
happens to be the driver of the vehicle. The owner of the vehicle
Faruk Abdul Sattar is respondent No.5 in First Appeal No.703 of 2010.
He requests that the notice be issued to Faruk Abdul Sattar the
owner of the vehicle also.
Request
is granted.
Registry
is directed to issue Notice in First Appeals to
respondent No.5 – Faruk Abdul Sattar, the owner of the vehicle,
returnable on 6th August
2010. Direct service permitted. It will be open to the
learned Advocate for the appellant insurance company to serve
respondent No.5 by Regd. Post A.D.
(RAVI
R. TRIPATHI, J.)
jani
Top