Gujarat High Court
Ravji vs Rambhaben on 3 December, 2010
Gujarat High Court Case Information System
Print
SA/171/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 171 of 1992
=========================================================
RAVJI
TERAM PATEL - Appellant(s)
Versus
RAMBHABEN
TRIKAMJI - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,
None for
Defendant(s) : 1,
RULE UNSERVED for Defendant(s) : 1.2.1,
1.2.4,1.2.6
RULE NOT RECD BACK for Defendant(s) : 1.2.2
RULE
SERVED for Defendant(s) : 1.2.3, 1.2.5,1.2.7
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/12/2010
ORAL
ORDER
1. Heard
learned advocate Mr.Mehul S. Shah for appellant.
2. Rule
remained unserved for respondent Nos.1/1, 1/4 and 1/6 because of not
having complete address.
3. Learned
advocate Mr.Shah submitted that he will supply correct and fresh
address of respondent Nos.1/1, 1/4 and 1/6 on or before 7.12.2010.
4. Issue
fresh notice of Rule to respondent Nos.1/1, 1/4 and 1/6 at the
correct and fresh address that may be supplied by learned advocate
Mr.Shah, returnable on 28.12.2010. Notice is to be served through
RPAD.
[
H.K.RATHOD, J. ]
(vipul)
Top