Gujarat High Court
Gangaben vs Vyas on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/12038/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12038 of 2010
In
CIVIL
REVISION APPLICATION No. 1460 of 1996
=========================================================
GANGABEN
WD/O PATEL AMBALAL BECHARBHAI & 3 - Petitioner(s)
Versus
VYAS
TULJASHANKER MANGALAJI & 2 - Respondent(s)
=========================================================
Appearance
:
(MR
MI PATEL) for
Petitioner(s) : 1,MR JAYESH M PATEL for Petitioner(s) : 2 - 4.
NOTICE
NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/02/2011
ORAL
ORDER
Notice
is not received back in respect of respondents.
Therefore,
learned advocate Mr.Patel requests to issue fresh notice to
respondents and permit him to serve directly.
Considering
the request, the Registry is directed to issue fresh Notice to
respondents, returnable on 7.3.2011. Direct service is permitted.
[
H.K.RATHOD, J. ]
(vipul)
Top