Gujarat High Court High Court

Ashokbhai vs Raghunathbhai on 14 July, 2008

Gujarat High Court
Ashokbhai vs Raghunathbhai on 14 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1222/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1222 of 2007
 

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

 

ASHOKBHAI
KANTIBHAI PATEL - Appellant(s)
 

Versus
 

RAGHUNATHBHAI
VIRSANGBHAI CHAUDHARY & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AMIT C NANAVATI for
Appellant(s) : 1, 
NOTICE UNSERVED for Defendant(s) : 1, 
MS
MEGHA JANI for Defendant(s) : 2, 
UNSERVED-EXPIRED (N) for
Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

			Date
: 14/07/2008 

 

				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per office note, respondent No.1 is unserved because of change of
address whereas respondent No.3 is unserved as expired. Upon request
made by Mr. Amit C. Nanavati, learned advocate for the appellant, the
matter is adjourned to 25.8.2008 to enable him to collect correct and
fresh address of respondent No.1 and also to collect the details of
the heirs and legal representatives of respondent No.3 who has
expired.

(A.M.

Kapadia, J.)

(Z.K.

Saiyed, J.)

(karan)

   

Top