Gujarat High Court High Court

Atikaben vs Rubabbhai on 29 November, 2010

Gujarat High Court
Atikaben vs Rubabbhai on 29 November, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/379/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 379 of 2004
 

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

 

ATIKABEN
AKABARALI HAZURI - Appellant(s)
 

Versus
 

RUBABBHAI
AKBARALI & 15 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1, 
MR NIRAV C
THAKKAR for Respondent(s) : 1 - 7. 
MR PURVISH J MALKAN for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 8,10.2.5 -
11,11.3.4  
SERVED BY RPAD - (R) for Respondent(s) : 9 - 11,
11.3.3, 11.3.5, 11.3.6,11.3.7  
None for Respondent(s) : 10 - 11,
11.2.6,11.3.8  
RULE SERVED for Respondent(s) : 10.2.1, 10.2.2,
10.2.3,10.2.4 - 11, 11.2.3, 11.2.4,11.3.1 - 15. 
RULE NOT RECD BACK
for Respondent(s) : 11.2.2  
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 15/09/2010 

 

ORAL
ORDER

The
cause list shows that process of Rule has remained unserved qua
respondent Nos. 8, 10/5, 11/6/B, 11/6/D, and the process qua
respondent No. 11/2 has not been received back. In view of the
position obtaining regarding service of process of the respondents as
reflected in the cause list, office is directed to issue fresh Notice
of Rule qua all respondents, except respondent Nos. 1
to 7. Notice of Rule to be made returnable on 7.10.2010.

(K.M.THAKER,J.)

Suresh*

   

Top