Gujarat High Court Case Information System
Print
CA/1399/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1399 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6071 of 2009
=========================================================
KIRITBHAI
BHAKTIPRASAD VYAS - Petitioner(s)
Versus
MAHESHBHAI
RAMESHCHANDRA TRIVEDI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
R.K.MANSURI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR GC
MAZMUDAR for Respondent(s) : 2,
MR HG MAZMUDAR for Respondent(s) :
2,
RULE UNSERVED for Respondent(s) : 3,
MR MAULIK J SHELAT for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/04/2010
ORAL
ORDER
The
cause list shows that the process qua respondent no.3 could not be
served since the respondent no.3 is not found at the address
mentioned in the cause title.
The
applicant will supply correct, complete and latest address of
respondent no.3 within a period of one week from today i.e. on or
before 27/4/2010 in the Registry. If the address is supplied by the
applicant within prescribed time limit as aforesaid then the office
will issue fresh notice qua respondent no.3 at the said new address
making the same returnable on 30/6/2010.
If
the applicant fails to supply the address of respondent no.3 within
the aforesaid time limit, the office will place the application on
27/4/2010 for appropriate orders including the order dismissing the
application for non prosecution.
(K.M.THAKER,
J.)
(ila)
Top