Gujarat High Court High Court

Patel vs Patel on 10 May, 2010

Gujarat High Court
Patel vs Patel on 10 May, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4099/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4099 of
2010 
=========================================================

 

PATEL
MOTIBHAI GALBABHAI - Petitioner(s)
 

Versus
 

PATEL
DAHIBEN VALJIBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3. 
DS AFF.NOT FILED (N) for Respondent(s) : 1 - 3. 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

					Date
: 10/05/2010 

 

 
 
ORAL
ORDER

Mr.

Anand Patel, learned advocate states that he has received
instructions to appear on behalf of respondent No.1 and prays for
some time in order to file the Vakalatnama.

Further,
the endorsement on the Board indicates that Notices issued to
respondents Nos.2 and 3 have not been received back, either served or
unserved and the affidavit of Direct Service for the said
respondents, has also not been filed.

In
view of the above, list on 15.07.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top