Gujarat High Court High Court

Somiben vs Kantaben on 4 October, 2010

Gujarat High Court
Somiben vs Kantaben on 4 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/32/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 32 of 2010
 

 
 
=========================================================

 

SOMIBEN
D/O NATHABHAI PANCHAL - Appellant(s)
 

Versus
 

KANTABEN
W/O VINUBHAI NATHABHAI PANCHAL & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
UNSERVED-EXPIRED
(N) for Defendant(s) : 1.2.1  
NOTICE UNSERVED for Defendant(s) :
1.2.2, 1.2.3,1.2.4  
NOTICE SERVED for Defendant(s) : 1.2.5,1.2.6 -
2, 2.2.3, 2.2.4, 2.2.5,2.2.6  
MR ASHISH H SHAH for Defendant(s) :
2.2.2 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM N.MEHTA
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Saiyed seeks permission to delete respondent No.1/1.
Permission as prayed for is granted. Appellant to carry out amendment
forthwith.

Learned
advocate Mr.Saiyed requests for service to respondent No.1/3 at the
new address provided by him. Fresh notice to respondent No.1/2 and
respondent No.1/4. All the notices returnable on 22nd
October, 2010.

(BANKIM.N.MEHTA,
J.)

syed/

   

Top