Gujarat High Court
Jogindrasing vs Balwantbhai on 24 November, 2010
Gujarat High Court Case Information System
Print
SCA/8503/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8503 of
2008
=========================================================
JOGINDRASING
PRAHLADSING PATEL & 2 - Petitioner(s)
Versus
BALWANTBHAI
HIRABHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 3.MR SURESH M SHAH for Petitioner(s) : 1 - 3.MR
NEHAL R JOSHI for Petitioner(s) : 1 - 3.
RULE SERVED BY DS for
Respondent(s) : 1 - 3.
MR KV SHELAT for Respondent(s) : 1,
MR
RD DAVE for Respondent(s) : 2,
MR NS PANCHAL for Respondent(s) :
3,
MR DHAVAL M BAROT for Respondent(s) : 3,
UNSERVED-REFUSED
(R) for Respondent(s) : 4,
RULE UNSERVED for Respondent(s) :
5,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/02/2010
ORAL
ORDER
1. Mr.
N.S. Panchal, learned Counsel for respondent No.3, has filed a
leave-note, today.
2. Further,
the endorsement on the Board indicates that notice of rule has
remained unserved upon respondent No.5.
3. The
learned Counsel for the petitioners may make necessary inquiries and
supply the correct address of respondent No.5 to the Registry,
within a period of TWO WEEKS,
from today.
4. On
the needful being done, fresh RULE
be issued to the respondent No.5, making it returnable on 22nd
March, 2010.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top