Gujarat High Court
Hansaben vs Pravinbhai on 2 July, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/5140/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5140 of 2006 ========================================================= HANSABEN MANSUKHBHAI W/O MANSUKHBHAI GOBARBHAI PATEL & 5 - Appellant(s) Versus PRAVINBHAI RAVJIBHAI PATEL & 2 - Defendant(s) ========================================================= Appearance : MR DHIRENDRA MEHTA for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 RULE SERVED for Defendant(s) : 1, (MR PV NANAVATI) for Defendant(s) : 2, RULE NOT RECD BACK for Defendant(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 02/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Notice
issued to respondent No. 3 is unserved as not residing at the given
address. Mr. Dhirendra Mehta, learned advocate of the appellants,
states that he shall supply fresh and correct address of respondent
No. 3 on or before on or before 17.7.2008.
He
further states that he has already supplied the paper-book containing
relevant oral as well as documentary evidence to the court.
The
Registry is therefore directed to list this matter on 18.7.2008.
(A.M.
Kapadia, J.)
(R.H.
Shukla, J.)
(hn)