Gujarat High Court High Court

Mariyam vs 2.1 on 16 December, 2010

Gujarat High Court
Mariyam vs 2.1 on 16 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/96/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 96 of 2010
 

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

 

MARIYAM
IBHRAHIM PINJARA - Applicant(s)
 

Versus
 

SANJAY
KUMAR VALLABHDAS DAVDA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RR TRIVEDI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 MR BHAVESH P TRIVEDI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR SATYAM Y CHHAYA
for Opponent(s) : 1, 1.2.3, 3, 
NOTICE UNSERVED for Opponent(s) :
1.2.1,1.2.2 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.R.R.Trivedi for petitioners and learned advocate
Mr.Satyam Y. Chhaya for respondent Nos.1 and 3.

On
22.11.2010, this Court has issued notice to respondent No.2 at the
address given by petitioner, making it returnable on 16.12.2010.

However,
learned advocate Mr.Trivedi submitted that recent address of
respondent No.2 is, “CTM Road, Umiyanagar, Khokara, Post –
Amaraiwadi, Ahmedabad.”

The
second address which is supplied by petitioner on 22.11.2010 is,
“Davda Watch Company, Opp.Slum Quarters, Nr.Phinix Ground,
Khokhra, Ahmedabad.”

However,
when notice was sent through Bailif, the Registry has made
endorsement that, “recent address of respondent No.2 is
“Nr.Telephone Exchange, B/h.Adarsh School, Panchshil Society,
Dhoraji.”

In
view of above, the Registry to issue fresh notice to respondent No.2
at Nr.Telephone Exchange, B/h.Adarsh School, Panchshil Society,
Dhoraji, returnable on 27.1.2011. Service through RPAD is also
permitted.

[
H.K.RATHOD, J. ]

(vipul)

   

Top