Gujarat High Court
Atikaben vs Rubabbhai on 29 November, 2010
Gujarat High Court Case Information System
Print
AO/379/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 379 of 2004
=========================================================
ATIKABEN
AKABARALI HAZURI - Appellant(s)
Versus
RUBABBHAI
AKBARALI & 15 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,
MR NIRAV C
THAKKAR for Respondent(s) : 1 - 7.
MR PURVISH J MALKAN for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 8,10.2.5 -
11,11.3.4
SERVED BY RPAD - (R) for Respondent(s) : 9 - 11,
11.3.3, 11.3.5, 11.3.6,11.3.7
None for Respondent(s) : 10 - 11,
11.2.6,11.3.8
RULE SERVED for Respondent(s) : 10.2.1, 10.2.2,
10.2.3,10.2.4 - 11, 11.2.3, 11.2.4,11.3.1 - 15.
RULE NOT RECD BACK
for Respondent(s) : 11.2.2
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/09/2010
ORAL
ORDER
The
cause list shows that process of Rule has remained unserved qua
respondent Nos. 8, 10/5, 11/6/B, 11/6/D, and the process qua
respondent No. 11/2 has not been received back. In view of the
position obtaining regarding service of process of the respondents as
reflected in the cause list, office is directed to issue fresh Notice
of Rule qua all respondents, except respondent Nos. 1
to 7. Notice of Rule to be made returnable on 7.10.2010.
(K.M.THAKER,J.)
Suresh*
Top