Gujarat High Court
Gunvantrai vs Kazi on 20 April, 2011
Gujarat High Court Case Information System
Print
CA/15584/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 15584 of 2010
In
SECOND
APPEAL No. 282 of 2009
=========================================================
GUNVANTRAI
MULJIBHAI SHAH - Petitioner(s)
Versus
KAZI
SUGRABIBI MOHMMD MIYA & 12 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH H SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2, 5, 9,
NOTICE
NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 4,8 - 9, 9.2.2, 9.2.3, 9.2.4,
9.2.5,9.2.6
NOTICE SERVED for Respondent(s) : 5.2.1, 5.2.2,
5.2.3, 5.2.4,5.2.5 - 7.
MR SURESH M SHAH for Respondent(s) :
5.2.1, 5.2.2, 5.2.3, 5.2.4,5.2.5 - 7,10 - 13.
- for Respondent(s)
: 0.0.0, 0.0.0, 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 20/04/2011
ORAL
ORDER
Since
the notice issued by the Court to the unserved respondents, has not
received back, fresh Notice be issued to the unserved respondents
nos. 1/1 to 1/3, 2/1 to 2/4, 8, 9/1 to 9/6, returnable on 5.5.2011.
Direct service permitted.
[
BELA TRIVEDI, J. ]
mandora/
Top