Gujarat High Court
Maganbhai vs Himarbhai on 29 March, 2010
Gujarat High Court Case Information System
Print
CA/1667/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1667 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6185 of 2009
=========================================================
MAGANBHAI
SHANABHAI SODHAPARMAR - Petitioner(s)
Versus
HIMARBHAI
BHULABHAI SODHA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DARJI for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1 - 2.
MR
SUNIL B PARIKH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/03/2010
ORAL
ORDER
Learned
advocate Mr. Darji appearing for the applicant has submitted that in
another matter where same opponents are party to the proceedings, the
service of notice of Rule has been effected. However, in present
case, the notice of Rule has remained unserved. He, therefore,
requested to issue fresh notice of Rule and also requested to grant
permission for direct service of the notice of Rule.
Considering
the request, the office is directed to issue fresh notice of Rule
returnable on 9/4/2010. Direct service is permitted.
(K.M.THAKER,
J.)
(ila)
Top