Gujarat High Court Case Information System
Print
SA/41/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 41 of 2008
======================================
DIPAKKUMAR
KIRITLAL SHAH - Appellant
Versus
DINESHKUMAR
JORMALBHAI MODI - Defendant
======================================
Appearance
:
MR HARSHIT S TOLIA for
Appellant.
NOTICE UNSERVED for
Defendant.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 13/11/2008
ORAL ORDER
Office
endorsement shows that the notice is unserved on the respondent.
This Court has passed an order on 27.08.2008 issuing notice and
granting ad-interim relief. The Court has also called for R & P.
R & P were received by this Court on 16.09.2008. Mr. H. S.
Tolia, learned advocate appearing for the appellant submits that
there is some mistake in the cause title of the appeal as the
address of the respondent is mentioned as 92, Stock Exchange Tower,
Dalal Street, Mumbai. However, the correct No. is 924 and hence, he
prays for leave to amend the cause title of the appeal as well as
Civil Application and request to issue fresh notice on the
respondent.
Accordingly,
leave is granted to correct the address of the respondent. FRESH
NOTICE be issued to the respondent making it returnable on
04.12.2008. Ad-interim relief granted earlier shall continue till
then.
NOTICE
be also issued by Regd. AD at the cost of the appellant.
[K. A. PUJ, J.]
Savariya
Top