Gujarat High Court High Court

Sonalben vs Chhaganbhai on 1 August, 2008

Gujarat High Court
Sonalben vs Chhaganbhai on 1 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8135/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8135 of 2008
 

=================================================


 

SONALBEN
LALITBHAI SETA - Petitioners
 

Versus
 

CHHAGANBHAI
DUNGARBHAI BHIMANI & 2 - Respondents
 

=================================================
 
Appearance : 
MR
PANKAJ R DESAI for Petitioners : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None
for Respondents : 1, 3, 
MR SHALIN N MEHTA for Respondent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the applicants has made this application for substituted
service under Order V Rule 20 of the Code of Civil Procedure.
According to the learned counsel for the applicants, attempts were
made to serve the respondent No. 3 but the said respondent could not
be served as he was not found at the address.

Accordingly
we order that the notices on the respondent no.3 – Mukhtarali
Shokatali Saiyad be published in a vernacular daily having large
circulation in the area. The Registry will determine the name of the
newspaper. After publication of the notice, proof thereof would be
filed by learned counsel for the applicants before the Registry.
With the aforesaid observations, application is disposed of.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top