Gujarat High Court
Appearance : vs Rule Served For on 1 April, 2010
Gujarat High Court Case Information System
Print
CA/9419/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9419 of 2009
In
FIRST
APPEAL (STAMP) No. 4341 of 2008
======================================
MANIBEN
PRATAPSINH PARMAR & OTHERS
Versus
DHURILAL
GHISARAM YADAV & OTHERS
======================================
Appearance :
MR
KL PANDYA for the applicants
RULE SERVED for Respondent(s) :
1,
RULE UNSERVED for Respondent(s) : 2,
MS KARUNA V RAHEVAR for
Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
As
per the office endorsement, respondent No.2 is not residing at the
address given by the applicant. Learned counsel for the applicant
submits that he would supply fresh address of respondent No.2.
Issue fresh notice to respondent No.2 making it returnable on 3rd
May 2010.
(Bhagwati
Prasad, J.)
(J.C.Upadhyaya,
J.)
*mohd
Top