Gujarat High Court Case Information System
Print
SCA/7709/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7709 of 2005
=========================================================
TUSHAR
SHANTILAL KOTHARI & 2 - Petitioner(s)
Versus
BHATT
MAHIM CHIMANLAL & 1 - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Petitioner(s) : 1 - 3.
RULE SERVED for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/02/2010
ORAL
ORDER
The
endorsement on the board indicates that notice of Rule issued to
respondent No.2 has not been served, as the said respondent is stated
to be not residing on the given address, as per the report of the
Bailiff.
Ms.Renisha
Vyas, learned advocate for Mr.H.L.Patel Advocates for petitioners,
prays from some time in order to verify the position and supply the
correct address of the said respondent in the Registry. The correct
address of respondent No.2 may be supplied on, or before, 08.03.2010.
On receipt thereof, the Registry shall issue fresh notice of Rule to
the unserved respondent No.2, making it returnable on 29.03.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top