Gujarat High Court
Lilaben vs Punambhai on 8 July, 2008
Gujarat High Court Case Information System
Print
CA/12862/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12862 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 3015 of 2007
=========================================================
LILABEN
WD/O. NARSANGJI JUHAJITHAKOR & 6 - Petitioner(s)
Versus
PUNAMBHAI
GOKULBHAI MODI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Petitioner(s) : 1 - 7.
RULE UNSERVED for Respondent(s) : 1 - 2.
MR
DAKSHESH MEHTA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/07/2008
ORAL
ORDER
Rule
remained unserved for respondent no. 1 and 2.
Learned advocate Mr.
Thakore appearing for applicants requests to issue fresh notice of
Rule to respondent no. 1 and 2.
Accordingly, issue
fresh notice of Rule to respondent no. 1 and 2 returnable on
4/8/2008. Direct service is permitted.
(H.K.RATHOD,
J)
asma
Top