Gujarat High Court
Modi vs Kumudben on 4 August, 2008
Gujarat High Court Case Information System
Print
SCA/30009/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 30009 of 2007
=========================================================
MODI
JASVANTLAL MATHURDAS - Petitioner(s)
Versus
KUMUDBEN
D/O MULCHANDDAS MANGALDAS MODI - Respondent(s)
=========================================================
Appearance
:
MR
PANKAJ K SONI for
Petitioner(s) : 1,MR DIPESH K SONI for Petitioner(s) :
1,
UNSERVED-REFUSED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/08/2008
ORAL
ORDER
As
per the affidavit it is reported that the respondent has refused to
accept the notice of this Court.
In
view of the above, issue fresh notice for final disposal returnable
on 27.8.2008. In the meantime, ad-interim relief in terms of
paragraph 7(C). It will be open for the petitioner to serve the
respondent by Regd. Post.A.D. at the cost of the petitioner over and
above regular service.
(
M.R. SHAH, J. )
syed/
Top