Gujarat High Court Case Information System
Print
SCA/1450/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.1450 of 2010
===================================================
VIDYABEN
TALREJA - Petitioner(s)
Versus
DINESH
A PARIKH & 16 - Respondent(s)
===================================================
Appearance
:
MS MEGHA JANI for Petitioner(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
17.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/09/2010
ORAL
ORDER
Ms.Jani,
learned advocate for the petitioner, has submitted that in view of
subsequent developments some of the respondents are required to be
deleted from the array of the respondents. The petitioner will, for
the said purpose, move an appropriate application. She has further
submitted that in respect of certain respondents fresh notice is
required to be issued for which the petitioner will supply more
accurate and complete addresses where the process can be served. The
petitioner will supply such addresses on or before 27.09.2010 in the
Registry. After such addresses are supplied, the Registry will issue
fresh NOTICE qua the said respondents, making it returnable after two
weeks thereafter. S.O. to 13th October, 2010. Interim
relief, if any, to continue till then.
Sd/-
[K.M.THAKER,
J]
***
Bhavesh*
Top