Gujarat High Court
United vs Rajeshbhai on 27 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/5335/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5335 of 2006 ========================================================= UNITED INDIA INSURANCE CO. LTD. - Appellant(s) Versus RAJESHBHAI DHIRAJLAL DESAI & 3 - Defendant(s) ========================================================= Appearance : MR HASMUKH THAKKER for Appellant(s) : 1, MR ABHISHEK M MEHTA for Defendant(s) : 1, RULE UNSERVED for Defendant(s) : 2, RULE SERVED for Defendant(s) : 3, MR MAULIK J SHELAT for Defendant(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 27/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)
As
per the office note dated 25.6.2008, Respondent No.2 is unserved as
not found at the address given in the cause-title of the Appeal
memo.
Mr.
Hasmukh Thakkar, learned advocate of the appellant prays to adjourn
the matter for a period of 2 weeks to enable him to file appropriate
application seeking substituted service of Respondent No.2.
Upon
request made by Mr. Hasmukh Thakkar, learned advocate of the
appellant, matter is adjourned to 11.7.2008.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*