Gujarat High Court High Court

Allarakha vs Muktaben on 3 March, 2010

Gujarat High Court
Allarakha vs Muktaben on 3 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1266420/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12664 of 2009
 

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

 

ALLARAKHA
HAJI SHAIKH - Petitioner(s)
 

Versus
 

MUKTABEN
LALJIBHAI TAKODARA & 88 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 - 3,5 - 7,10 - 16,18 - 19,19.2.1 - 20,23
- 26,29 - 31,35 - 37,39 - 42,44 - 48,51 - 55,57 - 58,61 - 76,78 -
80,83 - 86,88 - 89. 
NOTICE UNSERVED for Respondent(s) : 4,8 - 9,17
- 18,20.2.2 - 22,27 - 28,32 - 34, 38, 43,49 - 50, 56,59 - 60, 77, 82,
87, 
DS AFF.NOT FILED (N) for Respondent(s) : 6, 8, 12, 19.2.1,
28,59 - 60. 
NOTICE SERVED BY DS for Respondent(s) : 7, 10,23 - 26,
30,35 - 37,39 - 40, 42, 46,51 - 55, 61, 65, 67, 70,80 - 81, 83,88 -
89. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Majmudar requests for two days’ time for filing a Civil
Application praying for permission to serve the unserved respondents
by substituted service. At his request, S.O. to 5.3.2010.

(Ravi
R. Tripathi, J.)

(karan)

   

Top