Gujarat High Court
Somchand vs Khimchand on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/4348/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4348 of 2006
In
CIVIL
REVISION APPLICATION No. 1182 of
1982
=========================================
SOMCHAND
MANCHARAM - Petitioner(s)
Versus
KHIMCHAND
MAGANLAL & 1 - Respondent(s)
=========================================
Appearance :
MR
MEHUL S SHAH for
Petitioner:1,MR SURESH M SHAH for Petitioner:1,
MR SH SANJANWALA
for Respondent: 1,
None for Respondent: 2,
RULE UNSERVED for
Respondent(s) : 2.2.1,2.2.2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 20/07/2010
ORAL ORDER
This
Court has issued Rule on 27.4.2010. Permission is granted to the
applicant to serve the respondent nos. 2/1 and 2/2 through RPAD and
speed-post. The service could not be effected as the said
respondents are not staying at the address given.
In
this view of the matter, the applicant is permitted to serve the
respondent nos.2/1 and 2/2 through substituted service by affixing
on the last known address.
The
notice of Rule is made returnable on 9th
August, 2010.
(K.A.
PUJ, J.)
Pankaj
Top