Gujarat High Court
Suryaprabhaben vs Pradipbhai on 9 November, 2011
Gujarat High Court Case Information System
Print
SCA/8460/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8460 of 2004
With
SPECIAL
CIVIL APPLICATION No. 8461 of 2004
=========================================================
SURYAPRABHABEN
MOHANLAL PANDYA - Petitioner(s)
Versus
PRADIPBHAI
RAMESHBHAI PANDYA & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1,MR TARESH J BHATTJI for Petitioner(s) : 1,
MR
NACHIKETA S JOSHI for Respondent(s) : 1,
MR SUDHAKAR B JOSHI for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/11/2011
ORAL
ORDER
It
appears that since learned advocate for the petitioner has settled
abroad, this Court issued notice to the petitioner on 08.04.2011 to
enable the petitioner to engage other lawyer. The notice does not
seem to have been served upon the original petitioner. Let fresh
NOTICE be issued to the petitioner informing that
either he himself may appear or may engage another lawyer, failing
which, the Court shall proceed with the matter and decide the same
ex-parte.
[J.B.
PARDIWALA, J.]
#MH
Dave
Top