Gujarat High Court High Court

Shantaben vs Shivaji on 20 October, 2010

Gujarat High Court
Shantaben vs Shivaji on 20 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12196/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12196 of 2010
 

In


 

FIRST
APPEAL No. 4702 of 2001
 

With


 

CIVIL
APPLICATION No. 12197 of 2010
 

In


 

FIRST
APPEAL No. 4705 of 2001
 

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


 

SHANTABEN
ISHWARBHAI PATEL - Petitioner(s)
 

Versus
 

SHIVAJI
RAMDAS YADAV & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
BS PATEL for Petitioner(s) : 1, 
None for Respondent(s) : 1 - 4. 
MR
VIBHUTI NANAVATI for Respondent(s) :
5, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Considering
the facts and circumstances, as summons are not served, concerned
applicants are permitted to serve the summons by substituted service
by way of public notice in newspaper, Western Times, Mumbai Edition
having circulation in Mumbai.

It
would be open to both the applicants to jointly publish the
advertisement but by giving full details of respective First Appeals
including that the next date of hearing of the Appeals shall be 1st
December 2010 or any date which the Court may fix.

These
applications are disposed of accordingly.

[
JAYANT PATEL, J. ]

mathew
[ H.B. ANTANI, J. ]

   

Top