Gujarat High Court High Court

United vs Rameshbhai on 8 November, 2011

Gujarat High Court
United vs Rameshbhai on 8 November, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7947/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7947 of 2011
 

In
FIRST APPEAL No. 2177 of 2011
 

To


 

CIVIL
APPLICATION No. 7951 of 2011
 

In
CIVIL APPLICATION - FOR JOINING PARTY No. 2181 of 2011
 

In
FIRST APPEAL No. 2181 of 2011
 

=========================================================

 

UNITED
INDIA INSURANCE COMPANY LIMITED, BHAVNAGAR - Petitioner(s)
 

Versus
 

RAMESHBHAI
SHARDULBHAI MAKWANA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 3.2.1,
3.2.2, 3.2.3, 3.2.4,3.2.5 - 4, 4.2.2, 4.2.3,4.2.4 - 5. 
RULE
UNSERVED for Respondent(s) : 2, 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 08/11/2011 

 

ORAL
ORDER

Leave
to furnish fresh address of respondent No.2 is granted.

Upon
furnishing the fresh address of respondent No.2, issue fresh notice
of Rule to respondent No.2 on the fresh address, making it returnable
on 07.12.2011.

(G.B.SHAH,
J.)

Hitesh

   

Top