Gujarat High Court
– 4 vs 3 – 4 on 29 September, 2010
Gujarat High Court Case Information System
Print
SCA/8720/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8720 of 2009
=========================================
NIRMALSINH
DIPSINH VADHER DECEASED THROUGH LEGAL HEIRS & 3
Versus
HARDEVSINH
NIRMALSINH VADHER & 3
=========================================
Appearance
:
MR BP DALAL for Petitioner(s) :
1 - 4.
NOTICE UNSERVED for Respondent(s) : 1,3 - 4.
MR VIJAY H
NANGESH for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/09/2010
ORAL
ORDER
The
cause list shows that the respondent Nos.1, 3 and 4 are not served
with the process of the Court. Mr.B. P. Dalal, learned advocate for
the petitioners has submitted that the petitioners would accept the
direct service of the process. Therefore, the Registry is directed to
issue fresh notice to the respondent Nos.1, 3 and 4 returnable on
15th
October, 2010.
Direct service is permitted.
[
K. M. THAKER, J. ]
vijay
Top