Gujarat High Court
Paragiben vs Siraj on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/830/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 830 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 104 of 2011
=========================================================
PARAGIBEN
JASWANTLAL SONI - Petitioner(s)
Versus
SIRAJ
ABDULLAH MAFFAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
PARESH M DARJI for
Petitioner(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) : 1,
3,
RULE UNSERVED for Respondent(s) : 2,
MR SN SINHA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/04/2011
ORAL
ORDER
Leave
to correct address of respondent no. 2.
Fresh
rule to respondent no. 2 returnable on 02.05.2011.
Direct
Service is permitted. It will be open for the applicant to serve by
R.P.A.D.
[K.S.
JHAVERI, J.]
/phalguni/
Top