Gujarat High Court
Kanchrati vs Dineshbhai on 22 March, 2010
Gujarat High Court Case Information System
Print
SCA/1660/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1660 of
2010
=========================================================
KANCHRATI
VISHNU UPADHYAY - Petitioner(s)
Versus
DINESHBHAI
A PARIKH & 11 - Respondent(s)
=========================================================
Appearance
:
MR
JAL SOLI UNWALA for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1,3 -
6.
NOTICE SERVED BY DS for Respondent(s) : 2,7 - 12.
MS MEGHA
JANI for Respondent(s) :
8,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/03/2010
ORAL
ORDER
Mr.
Saurabh Amin, learned advocate states that he has received
instructions to appear on behalf of respondent No.1 and prays for
some time, in order to file his Vakalatnama.
The
endorsement on the Board further indicates that respondents Nos.3 to
6 have not been served, as they are stated to be not residing at the
given addresses. The learned counsel for the petitioner may supply
the fresh addresses of the unserved respondents to the Registry, by
the next date. List on 12th
April, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top