Gujarat High Court
Shirishkumar vs Ramanlal on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/8694/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8694 of 2009
=========================================================
SHIRISHKUMAR
RAMANLAL JAISWAL - Petitioner(s)
Versus
RAMANLAL
CHHAGANLAL JAISWAL & 14 - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS P SATTA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3, 3.2.3,
3.2.4,3.2.5 - 5,7 - 15.
DS AFF.NOT FILED (N) for Respondent(s) : 1
- 3, 3.2.3, 3.2.4,3.2.5 - 4, 6.2.1,6.2.2 - 15.
MR DHAVAL M BAROT
for Respondent(s) : 2 - 3, 3.2.3, 3.2.4,3.2.5 - 5, 5.2.2, 5.2.3,5.2.4
- 6,6.2.2 - 8,10 - 11,13 - 15.
None for Respondent(s) : 3,5 -
6,6.2.3
UNSERVED-EXPIRED (N) for Respondent(s) : 3.2.2
NOTICE
UNSERVED for Respondent(s) : 6.3.1,6.3.2
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/01/2010
ORAL
ORDER
The
process fees may be paid on or before 15th
January, 2010. The complete and correct
addresses of respondents Nos.6/3/1 and 6/3/2 may be supplied in the
Registry, on or before 30th
January, 2010.
The
returnable date is extended up to 26th
February, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top