Gujarat High Court
Bharatiben vs It on 6 April, 2011
Gujarat High Court Case Information System
Print
CRA/31/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 31 of 2002
=========================================================
BHARATIBEN
S MAKWANA - Applicant(s)
Versus
AHMEDABAD
MULGAMI VANKAR GNATIPANCH & TRUST & 4 - Opponent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Applicant(s) : 1,
MR PT JASANI for Opponent(s) : 1, 3,
RULE
SERVED BY DS for Opponent(s) : 2,4 - 5,5.2.3
None for Opponent(s)
: 5, 5.3.1,5.3.2
UNSERVED-EXPIRED (R) for Opponent(s) : 5.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/04/2011
ORAL
ORDER
It
appears from the record that newly added respondent Nos. 5/1/1 and
5/1/2 are not served. Hence issue notice of rule returnable on
27.4.2011. Notice shall be served through Registered Post A.D. over
and above usual mode of service.
(BANKIM N. MEHTA, J)
(pkn)
Top