Gujarat High Court High Court

United vs Shaileshkumar on 23 September, 2008

Gujarat High Court
United vs Shaileshkumar on 23 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2614/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2614 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 52 of 2008
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 52 of 2008
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 173 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 52 of 2008
 

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

 

UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
 

Versus
 

SHAILESHKUMAR
MATHURBHAI LIMBACHIYA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMEE YAJNIK for
Petitioner(s) : 1, 
MR.HIREN M MODI for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
ORAL
ORDER

In
view of communication dated 20/8/2008, original insurer is not served
as his whereabouts is not known. In that view of the matter, matter
cannot be entertained. Civil Application for condonation of delay is
disposed of accordingly. Rule is made discharged.

In
view of the above, First Appeal (Stamp) No.52 of 2008 and Civil
Application (Stamp) No.173 of 2008 would not survive and are
accordingly disposed of.

(K.S.JHAVERI,
J.)

(ila)

   

Top