Gujarat High Court High Court

========================================= vs Mr Dipak R Dave For on 28 February, 2011

Gujarat High Court
========================================= vs Mr Dipak R Dave For on 28 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/972/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 972 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4006 of 2010
 

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

KUMARPAL
B DESAI & 1 

 

Versus
 

BINDUBHAI
M SHASTRI & 4 

 

========================================= 
Appearance
: 
M/S TRIVEDI & GUPTA for
Applicants 
MR DIPAK R DAVE for Respondent(s) : 1, 
SERVED BY
RPAD - (R) for Respondent(s) : 2 - 3, 5, 
RULE UNSERVED for
Respondent(s) : 4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
ORAL
ORDER

Rule
issued to respondent No.4 is unserved on account of insufficient
address. Mr.Abhishek Mehta, learned counsel for M/s.Trivedi &
Gupta for applicants submits that he will take effective steps for
the address of unserved respondent No.4. The matter is adjourned to
7th March, 2011.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top