Gujarat High Court
Patel vs Rambhaben on 3 December, 2010
Gujarat High Court Case Information System
Print
SA/170/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 170 of 1992
=========================================================
PATEL
RAVJI JERAM - Appellant(s)
Versus
RAMBHABEN
TRIKAMJI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,
MR VC
DESAI for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.5,1.2.7
RULE
SERVED for Defendant(s) : 1.2.4
RULE UNSERVED for Defendant(s) :
1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/12/2010
ORAL
ORDER
1. Heard
learned advocate Mr.Mehul S. Shah for appellant and learned advocate
Mr.V.C.Desai for respondent Nos.1, 1/1, 1/2, 1/3, 1/5 and 1/7.
2. Rule
remained unserved for respondent No.1/6 because of not having
complete address.
3. Learned
advocate Mr.Shah submitted that he will supply correct and fresh
address of respondent No.1/6 on or before 7.12.2010.
4. Issue
fresh notice of Rule to respondent No.1/6 at the correct and fresh
address that may be supplied by learned advocate Mr.Shah, returnable
on 28.12.2010. Notice is to be served through RPAD.
[
H.K.RATHOD, J. ]
(vipul)
Top