Gujarat High Court
Jagdishsinh vs Sureshchandra on 28 September, 2010
Gujarat High Court Case Information System
Print
FA/1969/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1969 of 1984
=================================================
JAGDISHSINH
SHRAVANSINH RAJPUT & 2 - Appellants
Versus
SURESHCHANDRA
RAMANLAL SHAH & 3 - Defendants
=================================================
Appearance :
MR
RAJNI H MEHTA for Appellant : 1 - 3.
NOTICE UNSERVED for Defendant
: 1 - 3.
MR SB VAKIL for Defendant:
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/09/2010
ORAL
ORDER
Shri
Parikh for Shri Rajni Mehta submits that let there be one more
attempt of serving the unserved respondent nos. 1 to 3 by issuing
fresh notice, and the appellants would do all the possible for
serving them. In view of this, let there be a fresh NOTICE to
unserved respondent nos. 1 to 3 returnable on 21/10/2010. Direct
service permitted.
[
S.R. BRAHMBHATT, J ]
/vgn
Top