Gujarat High Court High Court

Amitbhai vs Ghanshyambhai on 11 January, 2010

Gujarat High Court
Amitbhai vs Ghanshyambhai on 11 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/139/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 139 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4724 of 2009
 

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

 

AMITBHAI
HARSHADBHAI PATEL - Petitioner(s)
 

Versus
 

GHANSHYAMBHAI
PRABHUDAS PATEL & 15 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
16. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

1. This
application has been filed with a prayer to permit the applicant
(original petitioner) to serve Notice of Rule to opponent No.1 by way
of affixing the said Notice on a conspicuous part of the house of
respondent No.1, as provided under Order-5 Rule-20 of the Code of
Civil Procedure.

2. I
have heard Mr. Chirag Patel, learned counsel for the applicant. It is
submitted that as per the report of the bailiff, the respondent No.1
has gone with his family to the United States of America and in spite
of best efforts, the applicant has not been able to gather any
information regarding the whereabouts of respondent No.1 in the
United States of America, therefore, the prayer made in the
application may be granted.

3. Having
heard the learned counsel for the applicant, and having perused the
averments made in the application, it appears that the applicant has
made efforts to gather information regarding the whereabouts of
respondent No.1 in the United States of America, but has not been
able to do so, therefore, the prayer made in the application deserves
to be granted.

4. Accordingly,
the application is allowed. The applicant is permitted to affix the
notice on a conspicuous part of the house of respondent No.1, as per
law. The application is disposed of, as above.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top