Gujarat High Court High Court

Geetaben vs Manishkumar on 4 August, 2008

Gujarat High Court
Geetaben vs Manishkumar on 4 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/14657/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14657 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4916 of 2007
 

With


 

CIVIL
APPLICATION No. 14659 of 2007
 

In
FIRST APPEAL (STAMP NUMBER) No. 4840 of 2007
 

=========================================================

 

GEETABEN
SURESHKUMAR BHATT - Petitioner(s)
 

Versus
 

MANISHKUMAR
BHOLABHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA PAREKH for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 2, 
MR VASANT S SHAH for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

Affidavit
of direct service is not filed.

Today,
learned advocate Mr. Parekh submitted that issue fresh notice to
respondent no. 2 So, he will again make effort to serve directly to
respondent no. 2.

Therefore,
issue fresh notice of Rule to respondent no. 2 returnable on
25/8/2008.

Direct
service is permitted to respondent no. 2 only.

(H.K.RATHOD,
J)

asma

   

Top