Gujarat High Court
Ashokbhai vs Raghunathbhai on 14 July, 2008
Gujarat High Court Case Information System
Print
FA/1222/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1222 of 2007
=========================================================
ASHOKBHAI
KANTIBHAI PATEL - Appellant(s)
Versus
RAGHUNATHBHAI
VIRSANGBHAI CHAUDHARY & 2 - Defendant(s)
=========================================================
Appearance
:
MR
AMIT C NANAVATI for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) : 1,
MS
MEGHA JANI for Defendant(s) : 2,
UNSERVED-EXPIRED (N) for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per office note, respondent No.1 is unserved because of change of
address whereas respondent No.3 is unserved as expired. Upon request
made by Mr. Amit C. Nanavati, learned advocate for the appellant, the
matter is adjourned to 25.8.2008 to enable him to collect correct and
fresh address of respondent No.1 and also to collect the details of
the heirs and legal representatives of respondent No.3 who has
expired.
(A.M.
Kapadia, J.)
(Z.K.
Saiyed, J.)
…
(karan)
Top