Gujarat High Court
Harishbhai vs Rule on 26 November, 2010
Gujarat High Court Case Information System
Print
CRA/297/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 297 of 2005
=========================================================
HARISHBHAI
RAMSINGBHAI PARMAR - Applicant(s)
Versus
VITHALBHAI
NAGARBHAI CHAUHAN & 1 - Opponent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
RULE SERVED for Opponent(s) : 1,
RULE
UNSERVED for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/11/2010
ORAL
ORDER
Learned
advocate Mr. A.J. Shastri is appearing on behalf of petitioner.
Rule
served for respondent No.1, but, no appearance is filed on behalf of
respondent No.1. Rule remained unserved for respondent No.2 because
of incomplete address.
Therefore,
let petitioner may supply correct and complete fresh address of
respondent N:o.2 on or before 13th December 2010, failing
which, matter will stand dismissed in default without reference to
this Court.
Thereafter,
issue fresh notice of Rule to respondent No.2 returnable on 27 th
December 2010.
[H.K.
RATHOD, J.]
#Dave
Top