Gujarat High Court High Court

Manek vs Sunir on 30 June, 2010

Gujarat High Court
Manek vs Sunir on 30 June, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1671/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1671 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5794 of 2009
 

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

 

MANEK
LEATHER INDUSTRIES THROUGH ITS PARTNER MAHESH & 4 - Petitioner(s)
 

Versus
 

SUNIR
S SHARMA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DM AHUJA for
Petitioner(s) : 1 - 5, 5.2.1, 5.2.2,5.2.3  
NOTICE UNSERVED for
Respondent(s) : 1, 
MS NALINI S LODHA for Respondent(s) : 2, 
MR
PARTHIV B SHAH for Respondent(s) : 3, 
None for Respondent(s) : 4 -
5, 7, 
NOTICE SERVED for Respondent(s) : 4.2.1, 4.2.2,4.2.3 -
5,5.2.2 - 7, 7.2.2, 7.2.3, 7.2.4, 7.2.5, 7.2.6,7.2.7 -
8. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/06/2010 

 

ORAL
ORDER

It
is submitted by learned counsel, Mr.Ahuja, that whereabouts of
respondent No.1 is not known as he left India. He therefore requests
to serve the notice through public advertisement. Permission is
granted. Notice to the respondent No.1 be served through public
advertisement in two leading newspapers, returnable on 11-8-2010.

(M.D.SHAH,J.)

radhan

   

Top