Gujarat High Court
United vs Nitinkumar on 4 August, 2008
Gujarat High Court Case Information System
Print
CA/10626/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10626 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 2307 of 2007
=========================================================
UNITED
INDIA INSURANCE CO.LTD. - Petitioner(s)
Versus
NITINKUMAR
RAMNIKLAL BHATT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1
- 2.
DELETED
for Respondent(s) :
3,
UNSERVED-EXPIRED
(R) for Respondent(s)
: 4,
MR
SHALIN N MEHTA for
Respondent(s) : 5,
DS
AFF.NOT FILED (R) for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/08/2008
ORAL
ORDER
Learned
advocate Mr.Shelat requests for some time to file necessary
application for substitute service in respect of respondent Nos.1 and
2.
Accordingly,
the matter is adjourned to 13.8.2008.
(H.K.RATHOD,J.)
(vipul)
Top