Gujarat High Court
Kashiben vs Rameshbhai on 12 September, 2011
Gujarat High Court Case Information System
Print
CA/3514/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3514 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1179 of 2006
=========================================================
KASHIBEN
WD/O. MAKODBHAI BECHARBHAI & 4 - Petitioner(s)
Versus
RAMESHBHAI
PARSHOTTAMBHAI PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DC SEJPAL for
Petitioner(s) : 1
- 5.
RULE
UNSERVED for
Respondent(s) : 1,
MR
MAULIK J SHELAT for
Respondent(s) : 2,
DELETED
for Respondent(s) : 3,
SERVED
BY AFFIX.-(R) for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/09/2008
ORAL
ORDER
Substitute
service by affixing at the last known address of opponent No.1 is
permitted.
Therefore,
fresh notice of rule returnable on 20.10.2008.
(H.K.RATHOD,J.)
(vipul)
Top