Gujarat High Court
Parsottamdas vs Mayaben on 28 July, 2008
Gujarat High Court Case Information System
Print
CA/254120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2541 of 2008
=========================================================
PARSOTTAMDAS
ISHWARLAL MISTRY - Petitioner(s)
Versus
MAYABEN
NANDLAL KALYANI - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
NOTICE UNSERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/07/2008
ORAL
ORDER
Leave
to correct address of unserved respondent. Fresh Rule returnable on
14th August 2008. Direct Service is permitted.
(K.S.
JHAVERI, J.)
Divya//
Top