Gujarat High Court High Court

Legal vs Kaniyalal on 6 October, 2008

Gujarat High Court
Legal vs Kaniyalal on 6 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1127/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1127 of 2006
 

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

 

LEGAL
HAIRS OF DECEASED SULEMAN HASAN & 5 - Appellant(s)
 

Versus
 

KANIYALAL
NARAN LALJI & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
LR PATHAN for
Appellant(s) : 1 - 6. 
NOTICE NOT RECD BACK for Defendant(s) : 1 -
2,4 - 5. 
MR MAULIK J SHELAT for Defendant(s) : 3, 
MR SHALIN N
MEHTA for Defendant(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 


 

ORAL
ORDER

Appeal
is not admitted by this Court. The Court has issued notice for final
disposal on 2nd May, 2006, this notice is not served to
respondents No.1 to 4 and 5. Learned Advocate Mr.L.R.Pathan,
appearing for appellants requests to issue fresh notice for
respondents No.1 to 4 and 5 to permit him to serve directly to
respondents No.4 and 5 through Speed Post. Accordingly, issue fresh
notice to respondents No.1 to 4 and 5 returnable on 12th
November, 2008.

Learned Advocate Mr.Shalin Mehta appearing on behalf of
respondent No.6 and learned advocate Mr.Maulik J. Shelat, appearing
on behalf of respondent No.3.

Direct
service is permitted for respondents No.4 and 5 and for respondents
No.1 and 2 to be served through Speed Post.

[H.K.RATHOD,J.]

bddave*

   

Top