Gujarat High Court
– 2 vs Mr on 5 April, 2010
Gujarat High Court Case Information System
Print
CA/3423/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3423 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4632 of 2006
=========================================
SHRIMANT
SANGRAMSINH PRATAPSINHRAO GAEKWAD AND ANOTHER
Versus
MRUNALINIDEVI
PUAR AND OTHERS
=========================================
Appearance :
MR
AMAR N BHATT for
Petitioner(s) : 1 - 2.
MR HARIN P RAVAL for Respondent(s) : 1,
MR
PARTHIV B SHAH for Respondent(s) : 2 - 3.
NOTICE SERVED for
Respondent(s) : 4 - 5.
NOTICE NOT RECD BACK for Respondent(s) : 6
- 7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/04/2010
ORAL
ORDER
It is reported
that notice issued by this Court is not received back qua respondent
Nos.6 and 7.
Learned
advocate for the applicants requests that fresh notice be issued and
he be permitted to effect the direct service.
Request is
granted.
Registry is
directed to issue fresh NOTICE qua respondent
Nos.6 and 7 returnable on 21.04.2010.
Direct
service is permitted.
(Ravi
R.Tripathi, J.)
*Shitole
Top