Gujarat High Court
Union vs Jetunbibi on 25 January, 2011
Gujarat High Court Case Information System
Print
FA/741/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 741 of 2009
=========================================================
UNION
OF INDIA OWNING & REPRESENTING - Appellant(s)
Versus
JETUNBIBI
IKHATYARHUSEN SAIYAD & 2 - Defendant(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Appellant(s) : 1,
None for Defendant(s) : 1,
NOTICE NOT RECD
BACK for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 3,
NOTICE
SERVED BY DS for Defendant(s) : 2,
MR KASHYAP R JOSHI for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/01/2011
ORAL
ORDER
At
the request of Mr.Arpit Patel, learned advocate appearing on behalf
of Mr.Mukesh Patel, learned advocate appearing on behalf of the
appellant, Registry is directed to issue FRESH
NOTICE
upon the unserved respondent Nos.1/1 to 1/5, making it returnable on
20/2/2011.
Direct
Service is permitted.
[M.R.
SHAH, J.]
rafik
Top