Gujarat High Court
B vs Jamnagar on 13 November, 2008
Gujarat High Court Case Information System
Print
CA/10090/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10090 of 2008
In
SECOND
APPEAL (STAMP NUMBER) No. 189 of 2008
=========================================================
B
N GADHIYA - Petitioner(s)
Versus
JAMNAGAR
MAHANAGARPALIKA & 4 - Respondent(s)
=========================================================
Appearance :
MR
HASIT H JOSHI for Petitioner(s) : 1,
MR PREMAL
R JOSHI for Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,4
- 5.
RULE UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 13/11/2008
ORAL
ORDER
Office
endorsement says that Respondent No.3 is not served. It is mentioned
on behalf of Mr. Hasit H. Joshi, the learned advocate for the
applicant that fresh notice be issued on Respondent No.3.
Accordingly fresh notice of rule be issued on Respondent No.3, making
it returnable on December 4, 2008. Direct service is permitted.
(K.A.
Puj, J.)
(Caroline)
Top