Gujarat High Court
Karsanbhai vs Jay on 15 July, 2011
Gujarat High Court Case Information System
Print
CRA/153/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No.153 of 2011
=========================================
KARSANBHAI
RAMJIBHAI - Applicant(s)
Versus
JAY
CO-OPERATIVE HOUSING SOCIETY LTD & 1 - Opponent(s)
=========================================
Appearance:
HL
PATEL ADVOCATES for
Applicant(s): 1,
DS AFF.NOT FILED (N) for Opponent(s): 1 -
2.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 15/07/2011
ORAL
ORDER
The
representative of the applicant has filed an affidavit of service of
notice stating that despite having made several attempts to serve the
notice upon respondent no.1, he has refused to accept service of the
notice of this Court. In the circumstances, fresh notice be issued
to the respondent no.1, returnable on 23rd August, 2011.
In the meanwhile, the parties shall maintain status quo in respect of
the suit property.
(
Harsha Devani, J. )
hki
Top