Gujarat High Court High Court

Rajendrasinh vs Tabhabhai on 10 May, 2011

Gujarat High Court
Rajendrasinh vs Tabhabhai on 10 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/53/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 53 of 2011
 

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

 

RAJENDRASINH
BAPALAL ZALA - Appellant(s)
 

Versus
 

TABHABHAI
PALABHAI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RUTURAJ NANAVATI for
Appellant(s) : 1, 
DS AFF.NOT FILED (N) for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 10/05/2011 

 

ORAL
ORDER

The
endorsement on the board shows that the affidavit with regard to
direct service has not been filed. Learned advocate Mr.Buch requests
that fresh notice be issued as, earlier, he could not take the direct
service as the papers had got misplaced.

Hence,
fresh notice returnable on 21.06.2011. Direct service is permitted.

(BELA
TRIVEDI, J.)

Hitesh

   

Top