Gujarat High Court High Court

Union vs Jetunbibi on 9 September, 2008

Gujarat High Court
Union vs Jetunbibi on 9 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9248/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9248 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1604 of 2008
 

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

 

UNION
OF INDIA OWNING & REPRESENTING - Petitioner(s)
 

Versus
 

JETUNBIBI
IKHATYARHUSEN SAIYAD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
 
RULE
UNSERVED for
Respondent(s) : 2, 
MR
KASHYAP R JOSHI for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

1. Rule is not received back for respondent Nos.1/1 to 1/5 and remain unserved for respondent No.2 because of incomplete address.

2. Let complete and correct address of respondent No.2 be supplied and await the service upto 22.9.2008. S.O. to 22.9.2008.

(H.K.Rathod,J.)
(vipul)

   

Top